High Court Kerala High Court

The District Executive Officer vs State Of Kerala on 2 July, 2008

Kerala High Court
The District Executive Officer vs State Of Kerala on 2 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1364 of 2008()


1. THE DISTRICT EXECUTIVE OFFICER,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER,

3. THE REGIONAL TRANSPORT OFFICER,

4. THE MANAGER, CHEEKILODE UP SCHOOL,

                For Petitioner  :\SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :02/07/2008

 O R D E R
                    H.L.Dattu,C.J. & A.K.Basheer, J.
                   ---------------------------------------------
                           W.A.No.1364 of 2008
                   ----------------------------------------------
                    Dated, this the 2nd day of July, 2008

                                 JUDGMENT

H.L.Dattu,C.J.

This Writ Appeal is directed against the orders passed by the

learned Single Judge in W.P.(C).No.1333 of 2008 dated 3.3.2008.

2. The issues raised in this Writ Appeal are identical with the

issues raised and considered by a Division Bench of this Court in

W.A.No.752 of 2008, disposed of on 1.7.2008.

3. Respectfully following the observations made in the

aforesaid decision, this Writ Appeal is also disposed of in the same terms,

observations, conditions and directions.

Ordered accordingly.

H.L.Dattu
Chief Justice

A.K.Basheer
Judge
vku/-