High Court Kerala High Court

K.Chithralekha vs The State Of Kerala on 15 June, 2007

Kerala High Court
K.Chithralekha vs The State Of Kerala on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30276 of 2004(D)


1. K.CHITHRALEKHA, D/O. K.KUNJU,
                      ...  Petitioner

                        Vs



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

2. THE KERALA KHADI AND VILLAGE

3. THE KERALA PUBLIC SERVICE COMMISSION,

4. MR.P.T.ANUMOD, PRESENTLY WORKING AS

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :15/06/2007

 O R D E R

K.BALAKRISHNAN NAIR, J.

——————————

W.P.(C) No. 30276 of 2004-D

————————————-

Dated this the 15th day of June, 2007.

J U D G M E N T

The Writ Petition is closed as infructuous. The challenge

against the relevant Rule, raised by the petitioner is kept open.

K.BALAKRISHNAN NAIR,

JUDGE.

MS