High Court Kerala High Court

Y. Mohammed Najeeb vs State on 16 October, 2008

Kerala High Court
Y. Mohammed Najeeb vs State on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 3811 of 2001(B)



1. Y. MOHAMMED NAJEEB
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.K.L.NARASIMHAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :16/10/2008

 O R D E R
            J.B.Koshy & K.P.Balachandran, JJ.
            ---------------------------------
                  W.A.No.3811 of 2001
            ---------------------------------

                        JUDGMENT

Koshy, J.

This appeal is filed against the judgment of a

learned single Judge in O.P.No.15105/95. Against the

very same judgment another writ appeal was filed as

W.A.No.1024/98. In that writ appeal, these appellants

were additional respondents 5 to 10. Since the above

judgment is binding on them and applicable to them,

they cannot file a separate writ appeal. It is

submitted that against the judgment in W.A.No.1024/98,

an SLP is already filed and is pending consideration.

The matter will be finally governed by the decision of

the Honourable Supreme Court. Hence, this appeal is

disposed of in terms of the judgment in W.A.No.1024/98.

(J.B.Koshy, Judge)

16th October, 2008
(K.P.Balachandran, Judge)
tkv

2

J.B.Koshy &
K.P.Balachandran, JJ.

———————

W.A.No.3811 of 2001

———————

JUDGMENT

16th October, 2008