IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 801 of 2008()
1. K.K.P. LAKSHMANAN
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ADDITIONAL DIRECTOR GENERAL OF
3. THE SUPERINTENDENT OF POLICE
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :09/04/2008
O R D E R
K.BALAKRISHNAN NAIR AND P.N. RAVINDRAN, JJ.
-----------------------------------------------
W.A. No. 801 OF 2008
-----------------------------------------------
Dated this the 9th day of April, 2008
JUDGMENT
BALAKRISHNAN NAIR, J.
Learned Government Pleader upon instructions submitted
that the Government have already passed orders in the matter on
07.04.2008 and appellant’s claim for reinstatement in service
recalling his suspension has been rejected. Copy of the order
may be served on the appellant forthwith, if it has not been served.
Appellant will be free to challenge the order, if so advised.
K.BALAKRISHNAN NAIR, JUDGE
P.N. RAVINDRAN, JUDGE.
ttb
WPC No. 6246 OF 2008
2
WPC No. 6246 OF 2008
3