High Court Kerala High Court

Sree Gokulam Chit And Finance Co. … vs State Of Kerala on 24 March, 2010

Kerala High Court
Sree Gokulam Chit And Finance Co. … vs State Of Kerala on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8866 of 2010(G)


1. SREE GOKULAM CHIT AND FINANCE CO. (P)
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SUPERINTENDENT OF POLICE(RURAL),

3. SUB INSPECTOR OF POLICE,

4. VANIJYA VYAVASAYA MAZDOOR SANGAM,

5. ANIJYA VYAVASAYA MAZDOOR SANGAM,

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/03/2010

 O R D E R
                            K. M. JOSEPH &
                     M.L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
               W.P(C). NOS. 8866/10G, 8937/10N,
                 9483/10 I, 9535/10N, & 9543/10P
              ---------------------------------------------------
                  Dated this the 24th March, 2010

                               JUDGMENT

K.M. Joseph, J.

We heard the learned counsel appearing for the parties,

including the learned Government Pleader. Learned counsel for

the petitioner brought to our notice Judgment of this Court dated

10.3.2010 in W.P.(C).NO.929 of 2010. We think that we can

follow the same course adopted in the said case, in these cases.

Accordingly, we dispose of these Writ Petitions directing

respondents 2 and 3 to give effective police protection for the

ingress and egress for the willing workers and customers of the

Branches in question in all these five cases, of the petitioner

Company from the obstruction of the party respondents

respectively and their henchmen. We make it clear that the party

respondents will have a right to demonstrate peacefully. We

WPC.8866/10 & CONN.CASES. 2

also make it clear that as a condition for this Order, the

petitioner must participate in the conciliation proceedings.

Sd/=

K.M. JOSEPH,
JUDGE

Sd/=
M.L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge