Kerala High Court
Tany Davis vs Sub Inspector Of Police on 14 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32376 of 2008(D)
1. TANY DAVIS, PROPRIETOR, TRIVENI PLYWOODS
... Petitioner
Vs
1. SUB INSPECTOR OF POLICE, KODUNGALLUR
... Respondent
2. ASSISTANT LABIOUR OFFICER, KODUNGALLUR
3. THRISSUR DISTRICT HEADLOAD AND GENERAL
4. THRISSUR DISTRICT HEADLOAD AND GENERAL
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SRI.SAKIR.K.H.
The Hon'ble the Acting Chief Justice MR.J.B.KOSHY
The Hon'ble MR. Justice V.GIRI
Dated :14/01/2009
O R D E R
J.B.KOSHY,Ag.C.J. & V.GIRI, J
--------------------------------
W.P.(C).32376/2008
-----------------------------
Dated this 14th day of January, 2009
JUDGMENT
Koshy (Ag.C.J.)
A Division Bench of this Court on 17th November,
2008, passed a detailed interim order. We are of the opinion
that the above order will serve the purpose. In the above
circumstances, we dispose of the writ petition making the
interim order absolute.
J.B.KOSHY,
Acting Chief Justice
V.GIRI,
Judge
mrcs