High Court Kerala High Court

Principal vs State Of Kerala on 18 December, 2006

Kerala High Court
Principal vs State Of Kerala on 18 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32467 of 2006(M)


1. PRINCIPAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. SUB-INSPECTOR OF POLICE,

3. STUDENTS FEDERATION OF INDIA (SFI),

4. KERALA STUDENTS UNION (KSU),

                For Petitioner  :SRI.BABY ISSAC ILLICKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :18/12/2006

 O R D E R
            J.B.KOSHY & K.PADMANABHAN NAIR, JJ.

                       -------------------------------

                  W.P.(C).NO.32467 OF 2006 (M)

                     -----------------------------------

         Dated this the  18th day of  December, 2006


                             J U D G M E N T

KOSHY,J.

This is a petition for police protection. It is the bounden

duty of the police to see that no violence is taken place in the

college premises and studies in the college should not be

disturbed and no agitators or outsiders should be allowed to

enter into the campus. Police is directed to take adequate

measures for the smooth functioning of the college. It is

submitted by the petitioner that even public examinations were

obstructed by the outsiders. No agitation shall be allowed to

assemble within 200 metres from the college gate and see

that no obstructions is caused for the students for writing

examinations or attending classes. Ingress and Egress of staff

should not be obstructed. With the above directions this writ

petition is disposed of.

J.B.KOSHY, JUDGE

K.PADMANABHAN NAIR, JUDGE

prp

J.B.KOSHY & K.PADMANABHAN NAIR, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

17th November, 2006