IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10217 of 2007(N)
1. SOUTH MALABAR GRAMIN BANK,
... Petitioner
Vs
1. DISTRICT COLLECTOR,
... Respondent
2. SUPERINTENDENT OF POLICE,
3. SAMYUKTHA SAMARA SAMITHI, REPRESENTED BY
4. SOUTH MALABAR GRAMIN BANK EMPLOYEES
5. SOUTH MALABAR GRAMIN BANK OFFICERS'
6. SOUTH MALABAR GRAMIN BANK STAFF
7. SOUTH MALABAR GRAMIN BANK OFFICERS
8. SOUTH MALABAR GRAMIN BANK STAFF UNION
9. SOUTH MALABAR GRAMIN BANK OFFICERS'
10. SOUTH MALABAR GRAMIN BANK WORKERS
11. SOUTH MALABAR GRAMIN BANK OFFICERS
For Petitioner :SRI.T.R.RAVI
For Respondent :SMT.JAYASREE MANOJ
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :10/04/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.10217 OF 2007
-------------------------------------
Dated 10th April, 2007
JUDGMENT
Koshy,J
.
This is a petition for police protection. It is
submitted by the counsel for the contesting respondents that
the strike was withdrawn and, therefore, the matter has become
infructuous. If there are problems in future, petitioner can
approach the police and police shall take appropriation action
on the basis of the complaints received. With that direction,
this writ petition is disposed of.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks