High Court Kerala High Court

Dr.V.K.Sreekumaran vs The State Of Kerala on 11 July, 2007

Kerala High Court
Dr.V.K.Sreekumaran vs The State Of Kerala on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10790 of 2004(H)


1. DR.V.K.SREEKUMARAN, 9, AMBILI, SEEVELI
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. THE PRINCIPAL,

                For Petitioner  :SRI.P.K.SIVADASAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :11/07/2007

 O R D E R
             THOTTATHIL B.RADHAKRISHNAN,J
             =======================
                    W.P.(C).No.10790 of 2004
              =======================
               Dated this the 11th day of July, 2007


                            JUDGMENT

The petitioner challenges a show cause notice and also

seeks certain other reliefs. There is no interim order. As of now,

the enquiry proceedings have culminated and it is states that

penalty has been passed. Hence this petition is closed without

prejudice to contentions and leaving the petitioner with liberty to

challenge the disciplinary proceedings and also to seek other

reliefs as sought for in this writ petition.

THOTTATHIL B.RADHAKRISHNAN, JUDGE

dvs