Kerala High Court
A.Selvaraj vs The Intelligence Inspector on 15 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14434 of 2008(R)
1. A.SELVARAJ,
... Petitioner
Vs
1. THE INTELLIGENCE INSPECTOR,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
3. THE DEPUTY CHIEF MATERIALS MANAGER,
For Petitioner :SRI.K.T.SHYAMKUMAR
For Respondent :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
The Hon'ble MR. Justice K.M.JOSEPH
Dated :15/07/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No. 14434 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of July, 2008
JUDGMENT
It is submitted by the learned counsel for the petitioner that
final order has been passed by the adjudicating authority and this writ
petition may be closed without prejudice to the right of the petitioner to
challenge the order passed. Hence, the writ petition is closed without
prejudice to the right of the petitioner to challenge the order passed by the
adjudicating authority.
(K.M. JOSEPH, JUDGE)
sb