Kerala High Court
State Of Kerala Rep. By Principal vs M.Nazimuddin on 12 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1590 of 2004()
1. STATE OF KERALA REP. BY PRINCIPAL
... Petitioner
2. THE CHIEF ENGINEER,
3. THE ASSISTANT EXECUTIVE ENGINEER,
4. THE ACCOUNTANT GENERAL (A&E),
Vs
1. M.NAZIMUDDIN, EXECUTIVE ENGINEER (RTD),
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :12/07/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.A. NO. 1590 OF 2004
======================
Dated this the 12th day of July, 2007
J U D G M E N T
Radhakrishnan, J.
The issue raised is already covered by the judgment of this
court in State of Kerala v. Saiful Islam (2006(1) KLT 619).
Learned Single Judge granted relief placing reliance on the
judgment in Saiful Islam v. State of Kerala (2003(3) KLT
384), which has been reversed by the above mentioned
judgment. Writ appeal is allowed and the judgment of the learned
Single Judge is set aside.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp