IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14165 of 2008(J)
1. V.P.MOIDUPPA
... Petitioner
Vs
1. THE S.I.OF POLICE, OTTAPPALAM POLICE
... Respondent
2. HEAD LOAD WORKERS(CITU)MANGALAM UNIT, RE
For Petitioner :SRI.JACOB SEBASTIAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/05/2008
O R D E R
A.K.BASHEER & P.N.RAVINDRAN, JJ.
-------------------------------------------
W.P.(C).No.14165/2008-J
-------------------------------------------
Dated this the 9th day of May, 2008
J U D G M E N T
A.K.BASHEER, J.
It is submitted by learned counsel for respondent No.2 that
the members of the union will not cause any obstruction for the
smooth functioning of the industrial unit. It is also conceded by
him that it is not a scheme area. The above submissions are
recorded.
2. If there is any obstruction or disturbance from any of
the members of respondent No.2 Union or its supporters, the
first respondent shall ensure that adequate protection is granted
to the petitioner to run the unit without any hindrance.
A.K.BASHEER, JUDGE
P.N.RAVINDRAN, JUDGE
ms