Kerala High Court
K.V.Binish Lal vs State Of Kerala on 26 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19204 of 2004(J)
1. K.V.BINISH LAL, PUTHUVAL PUTHEN VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE KERALA PUBLIC SERVICE COMMISSION,
4. THE COMMANDANT, SPECIAL ARMED POLICE,
5. THE DISTRICT OFFICER,
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :26/11/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
Writ Petition (Civil) No.19204 of 2004
----------------------------------------------
Dated 26th November, 2007.
J U D G M E N T
In the matter of appointment, there is already an
interim order dated 5.7.2004. The writ petition is disposed of in
terms of the said interim order making it clear that in case there is
conviction, it will be open to the competent authority to take
appropriate action in accordance with law.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs