IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 45 of 2008()
1. ADV. C.C.PRAKASH, S/O. C.J.CHACKO,
... Petitioner
Vs
1. THE BHARATH SANCHAR NIGAM LTD.,
... Respondent
2. THE SUB DIVISIONAL ENGINEER,
For Petitioner :SRI.MANUEL KACHIRAMATTAM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------------------
W.A.No.45 of 2008
-------------------------------------------------------
Dated, this the 8th day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
This appeal arises out of the order passed by the learned
Single Judge in W.P.(C).No.30396 of 2007 dated 29th October, 2007.
2. After hearing the learned counsel for the appellant, we are
of the view that the learned Single Judge has not committed any error,
whatsoever, which would call for our interference. Accordingly, the appeal
requires to be rejected and it is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS