Kerala High Court
C.K.Snehadeepa vs State Of Kerala Through The … on 19 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21370 of 2005(R)
1. C.K.SNEHADEEPA, D/O.GOUTHAMAN,
... Petitioner
Vs
1. STATE OF KERALA THROUGH THE MINISTRY
... Respondent
2. THE SECRETARY,
3. SPL. DY. TAHSILDAR (R.R.II),
For Petitioner :SRI.K.M.MOHAMMED KUNHI
For Respondent :SRI.JOSE J.MATHEIKEL, SC, KSEB
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.21370 of 2005
-----------------------------------------
Dated this the 19th day of September, 2008
JUDGMENT
Petitioner approached this court aggrieved by Ext.P2
demand. In case the petitioner has still any grievance left she
may approach the second respondent in which case appropriate
action in accordance with law in the matter will be taken within
another four months.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.21370 of 2005
———————————–
JUDGMENT
19th September, 2008