High Court Kerala High Court

T.V.Kunhi Raman vs The State Of Kerala on 13 April, 2007

Kerala High Court
T.V.Kunhi Raman vs The State Of Kerala on 13 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13080 of 2007(F)


1. T.V.KUNHI RAMAN,
                      ...  Petitioner
2. B.JAYARAJAN,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF RURAL DEVELOPMENT,

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :13/04/2007

 O R D E R
                 THOTTATHIL B.RADHAKRISHNAN, J.

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

                          W.P(C).No.13080 OF 2007

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

                   Dated this the 13th  day of April, 2007




                                    JUDGMENT

Since the petitioners are due to retire on 31.5.2007, this

writ petition is disposed of, without expressing anything on

merits, however, directing that Exts.P2 and P3 will be taken up,

considered and disposed of in accordance with law. It is pointed

out in similar circumstances Ext.P4 order has been issued by this

Court.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.