IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37249 of 2007(H)
1. JAYAPRASAD K.P., S/O.PADMANABHAN,
... Petitioner
2. VENUGOPALAN NAIR M.M.,
3. SHAJI M.D., S/O.DAS, AGED 35 YEARS,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT PRINCIPAL AGRICULTURAL
3. THE KOTTAYAM DISTRICT PANCHAYATH,
4. THE DISTRICT AGRICULTURAL FARM,
5. THE SEED FARM, KOZHA, REPRESENTED BY ITS
6. THE STATE SEED FARM, VALACHIRA P.O.,
For Petitioner :SRI.K.J.KURIACHAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/01/2008
O R D E R
H.L. DATTU, C.J. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.37249 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of January, 2008.
JUDGMENT
H.L.DATTU, C.J.:
Having heard the learned counsel for the petitioner, we are of the
opinion that there is no merit in the contention canvassed by learned counsel for
the petitioners. Therefore, the Writ Petition requires to be rejected and it is
rejected.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE
K.M. JOSEPH,
JUDGE
sb/DK.