High Court Kerala High Court

T.Sreejan vs Director General Of Police on 22 February, 2008

Kerala High Court
T.Sreejan vs Director General Of Police on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14620 of 2003(M)


1. T.SREEJAN, KAYPOYIL VIRIPPIL HOUSE,
                      ...  Petitioner

                        Vs



1. DIRECTOR GENERAL OF POLICE, POLICE
                       ...       Respondent

2. DIRECTOR OF INSURANCE, KERALA STATE

3. COMMISSIONER OF POLICE, KOZHIKODE.

4. DISTRICT COLLECTOR, KOZHIKODE,

5. TAHSILDAR, TALUK OFFICE, KOZHIKODE.

6. RADHAMANI D/O. SANKARAN,

7. ANULIBHA D/O. RADHAMANI, PAYANARAMBATH

8. ARJUN S/O. RADHAMANI MINOR,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :22/02/2008

 O R D E R
                        KURIAN JOSEPH, J.
              ---------------------------------------
                    O.P. No. 14620 OF 2003
               ---------------------------------------
         Dated this the 22nd day of February, 2008.


                         J U D G M E N T

Petitioner approached this Court with certain grievances

regarding disbursement of service benefits and insurance claim in

respect of Sri. T. Mohanan. In case the petitioner has still any

grievance left, he may workout the same before the Civil Court.

This original petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

O.P. No. 14620 OF 2003

J U D G M E N T

22.02.2008