Kerala High Court
The Parent Teachers Association … vs Cochin Devaswom Board … on 15 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37097 of 2008(N)
1. THE PARENT TEACHERS ASSOCIATION (PTA)
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD REPRESENTED BY ITS
... Respondent
2. THE DISTRICT COLLECTOR, ERNAKULAM.
3. CHOTTANIKARA GRAMA PANCHAYATH,
4. THE DISTRICT SUPERINTENDENT OF POLICE
5. CHOTTANIKARA TEMPLE, REPRESENTED BY
For Petitioner :SRI.T.RAJESH
For Respondent :SRI.N.RAGHURAJ,SC,COCHIN DEVASWOM BOARD
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :15/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C) .No.37097 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of September, 2010
JUDGMENT
Radhakrishnan, J.
In the light of Ext.P2 and in the wake of the further action taken
by the Panchayat by shifting the parking stand, we are of the view that
all that is required is that the police officials will ensure that no
hindrance is caused to the establishment namely, the Government
Vocational Higher Secondary School, Chottanikkara.
The writ petition is ordered accordingly.
THOTTATHIL B.RADHAKRISHNAN,JUDGE
P.Q.BARKATH ALI, JUDGE
sv.