High Court Kerala High Court

Babu John vs State Of Kerala on 4 July, 2008

Kerala High Court
Babu John vs State Of Kerala on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 495 of 2008(E)


1. BABU JOHN, AGED 40 YEARS, S/O. JOHN,
                      ...  Petitioner

                        Vs



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

2. DISTRICT COLLECTOR,

3. REVENUE DIVISIONAL OFFICER,

4. VILLAGE OFFICER,

5. TAHSILDAR,

6. SUB-INSPECTOR OF POLICE,

7. NEDUMKUNNAM GRAMA PANCHAYATH,

8. TOMY AZHAMCHIRA,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  :SMT.K.MEERA

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

 Dated :04/07/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A. No. 495 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 4th day of July, 2008
Judgment
H.L. Dattu, C. J:

After hearing learned counsel for the appellant, we are of the opinion

that the learned single Judge has not committed any error whatsoever while

rejecting the writ petition filed by the appellant.

2. While concurring with the findings and the conclusions reached by

the learned single Judge, we reject this appeal.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an.