Kerala High Court
R.Manohar vs State Of Keral on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9972 of 2004(K)
1. R.MANOHAR, MANAGER, CLASSIC AGENCY,
... Petitioner
Vs
1. STATE OF KERAL, REPRESENTED BY
... Respondent
2. THE CIRCLE INSPECTOR OF POLICE,
3. THE SUB INSPECTOR OF POLICE, KONDOTTY.
For Petitioner :SRI.N.B.ANOOP
For Respondent :SRI.RAJAN JOSEPH, ADDL.A.G.
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :20/06/2008
O R D E R
K.BALAKRISHNAN NAIR, J.
-----------------------------------------
W.P.(C) NO. 9972 OF 2004-K
-----------------------------------------
JUDGMENT
The petitioner has approached this Court, alleging that respondents 2
and 3 are interfering with the sale of lottery tickets organized by the States
of Mizoram, Arunachal Pradesh and Nagaland and by the Royal
Government of Bhutan.
2. The Government Pleader submitted that if the petitioner is
conducting the business in accordance with law, the police will not interfere
with the same. Recording the above submission, the Writ Petition is
disposed of.
20th June, 2008. K.BALAKRISHNAN NAIR, JUDGE.
Nm/