High Court Kerala High Court

John Eapen Varghese vs Union Of India on 12 April, 2007

Kerala High Court
John Eapen Varghese vs Union Of India on 12 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 6918 of 1998(W)



1. JOHN EAPEN VARGHESE
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.K.P.VIJAYAN

                For Respondent  :SRI.K.R.RAGHUNATH, ADDL.CGSC

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :12/04/2007

 O R D E R
        J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                       -------------------------------

                     O.P.NO.6918 OF 1998 (W)

                    -----------------------------------

            Dated this the 12th day of  April, 2007


                            J U D G M E N T

KOSHY,J.

Identical matters were disposed of by the court without

prejudice to the defence of the petitioners before the court below

by judgment dated 7.11.2006 in O.P.No.978/1995 and connected

cases. We dispose of this writ petition also with the same terms.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

prp

J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

——————————————————–

O.P.NO.6918 OF 1998 (W)

———————————————————

J U D G M E N T

———————————————————

12th April, 2007