IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5470 of 2007(A)
1. SOWMINI MATHEW, PROPRIETRIX,
... Petitioner
2. NIDHI MATHEW, D/O.SOUMINI MATHEW,
3. K.R. JOHN, KARINIKKARA HOUSE,
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. DEPUTY SUPERINTENDENT OF POLICE,
4. SUPERINTENDENT OF POLICE,
5. PADMAKUMAR, PUSHPAVIHAR,
6. VINOD. H., SECRETARY, ALL KERALA
7. SANAL KUMAR, ADVOCATE, PRESIDENT,
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent :SRI.V.V.NANDAGOPAL NAMBIAR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
-------------------------------------
W.P.(C)No.5470 OF 2007
-------------------------------------
Dated 28th February, 2007
JUDGMENT
Koshy,J
.
This is a petition for police protection. On
19.2.2007 we have granted an interim protection without
prejudice to the rights of the unions or workers in raising
industrial disputes. The contesting respondents submitted
that they are not causing any trouble. Hence, the interim
order is made absolute and the police is directed to give
protection as and when required.
The writ petition is disposed of accordingly.
J.B.KOSHY
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
tks