High Court Kerala High Court

K.V.Gheevarghese vs State Of Kerala on 18 January, 2010

Kerala High Court
K.V.Gheevarghese vs State Of Kerala on 18 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1322 of 2003()


1. K.V.GHEEVARGHESE, ASSISTANT ENGINEER,
                      ...  Petitioner
2. K.M.MOHAMMED ABDUL RAHIMAN,

                        Vs



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

2. THE EXECUTIVE ENGINEER, NATIONAL

3. THE ASSISTANT EXECUTIVE ENGINEER,

4. THE ASSISTANT EXECUTIVE ENGINEER,

5. THE ACCOUNTANT, GENERAL, AUDIT,

                For Petitioner  :SRI.K.A.ABRAHAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/01/2010

 O R D E R
         K.BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
               ----------------------------------------------
                      W.A. No.1322 of 2003
               ----------------------------------------------
                    Dated 18th January, 2010.

                           J U D G M E N T

Balakrishnan Nair, J.

In view of the judgment in W.A.No.2295/2002, dated

5.11.2005, this Writ Appeal is liable to be dismissed. Accordingly,

it is dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

C.T.RAVIKUMAR, JUDGE.

tgs

K.BALAKRISHNAN NAIR &

C.T.RAVIKUMAR, JJ.

———————————————-

W.A. No.1322 of 2003

———————————————-

J U D G M E N T

Dated 18th January, 2010.