IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2099 of 2008(Y)
1. SREEKUMARAN NAIR,
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE,
... Respondent
2. CIRCLE INSPECTOR OF POLICE,
3. SUPERINTENDENT OF POLICE,
4. SHAHANSHA.A, S/O AKMARSHA.A,
5. SUBIN K.RAJAN, S/O K.A.RAJAN,
6. NISHANTH CHANDRAN,
7. AL-AMEEN, S/O KAMALUDEEN,
8. PRINCE PHILIPS, S/O C.P.PHILIP,
9. NIDHIN S.VARMA, S/O SREEKUMAR VARMA,
10. THE STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.A.C.DEVY
For Respondent :SRI.S.SHANAVAS KHAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :25/06/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
---------------------------------------------------
W.P.(C) No. 2099 OF 2008
------------------------------------
Dated this the 25th day of June, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
This Court passed an interim order in this writ petition on
25.01.2008. Therefore, no further orders are required in this writ
petition. But, the respondents 4 and 5 seek a clarification from
this Court that, the order passed by this Court will not affect their
right to pursue their studies on the strength of Annexure B order
passed by the Mahatma Gandhi University. As per that order, the
University has directed the College to cancel the transfer
certificate issued to them and allowed them to write the University
examinations. It is made clear that the police shall not interfere in
the dispute regarding the enforcement of Annexure B order. In
other words, the police shall not extend any help to the the
College to flout Annexure-B order. The College has to workout its
remedy before other forums against the said order. With the
above clarification, the writ petition is disposed of .
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps