High Court Kerala High Court

The Tagore Mount School vs The Distict Collector on 6 February, 2007

Kerala High Court
The Tagore Mount School vs The Distict Collector on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3111 of 2007(U)


1. THE TAGORE MOUNT SCHOOL, MUNNAR,
                      ...  Petitioner

                        Vs



1. THE DISTICT COLLECTOR, IDUKKI.
                       ...       Respondent

2. THE SUB COLLECTOR,

3. THE SUPERINTENDENT OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE SUB INSPECTOR OF POLICE,

7. S.JOY, SANGAPURIDAM,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.NARENDRA KUMAR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/02/2007

 O R D E R
        J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                     -------------------------------

                 W.P.(C).NO.3111 OF 2007 (U)

                   -----------------------------------

          Dated this the 6th day of  February, 2007


                          J U D G M E N T

KOSHY,J.

This is a petition for police protection. An interim protection

order was granted on 30.1.2007. Counsel for the 7th respondent

submitted that they are not creating any law and order situation.

They will cooperate with the management and their only request

is that School should not be closed in the middle of the year and

the undertaking given before the R.D.O. by the management shall

be obeyed. Petitioner also submitted that the undertaking given

by the R.D.O. will be obeyed by them. With the above

undertaking the interim order dated 30.1.2007 is made absolute

and the writ petition is disposed of accordingly.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

O.P.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

1th January, 2007