IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 198 of 2002(E)
1. THE UNION OF INDIA,REPRESENTED BY THE
... Petitioner
2. THE PAY AND ACCOUNTS OFICER,CENTRAL
3. THE REGIONAL DIRECTOR(FOOD) SOUTHERN
4. THE PAY AND ACCOUNTS OFFICER,
Vs
1. VALSON JACOB,WHITE HOUSE,MALLAPPALLY
... Respondent
2. THE FOOD CORPORATION OF INDIA,
3. THE ZONAL MANAGER,FOOD CORPORATION OF
4. THE CHIEF BRANCH MANAGER,STATE BANK OF
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent :SRI.GEORGE JACOB
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :05/09/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.198 OF 2002
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 5th day of September, 2007
JUDGMENT
Radhakrishnan, J
This appeal is against the judgment of the learned Single
Judge of this Hon’ble Court in O.P.No.11693/99 which was allowed
in terms of the directions issued in O.P.22648/97. Against the
judgment in O.P.22648/97, Writ Appeal 2847/00 and connected
cases were preferred. Division Bench of this court in its judgment
dated 1st October, 2002, dismissed the Writ Appeal 2847/00 and
connected cases and granted similar benefits to them in the light
of the directions in the judgment in O.P.22648/97. Appellants in
this Writ Appeal filed appeals before the Supreme Court and those
appeals were dismissed for non-prosecution. In such
circumstances, we find there is no reason to interfere with the
judgment in O.P.No.11693/99 and hence this Writ Appeal is
dismissed.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes