Kerala High Court
K.I. Baby vs State Of Kerala on 5 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 422 of 2006()
1. K.I. BABY,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE SUPERINTENDING ENGINEER,
For Petitioner :SRI.K.BABU THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :05/06/2008
O R D E R
M.Sasidharan Nambiar,J.
=======================
C.R.P No.422 of 2006
=======================
Dated this the 5th day of June 2008
O R D E R
Learned counsel appearing for petitioner
submitted that Writ Petition 16117/2006 challenging
the impugned order in this revision was filed by
petitioner and it is admitted. In such
circumstance, the revision petition against the
same order is not maintainable and is dismissed.
M.Sasidharan Nambiar
Judge
tpl/-
M.SASIDHARAN NAMBIAR, J.
———————
CRL.R.P.NO. /08
———————
ORDER
MARCH,2008