Kerala High Court
Rejimon P.Alex vs State Of Kerala on 26 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3191 of 2009(E)
1. REJIMON P.ALEX, S/O.P.M.CHANDY, AGED
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. MUNICIPAL DIRECTOR,
3. SECRETARY, SPECIAL GRADE SECRETARY,
4. BIJU ABRAHAM,
5. JAIJY MATHEW, S/O.MATHEW,
6. DEEPTHI, W/O.JAIJY MATHEW,
7. REGIONAL JOINT MUNICIPAL DIRECTOR,
For Petitioner :SRI.P.C.HARIDAS
For Respondent :SRI.PEEYUS A.KOTTAM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/06/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.3191 of 2009-E
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 26th day of June, 2009.
JUDGMENT
Learned Government Pleader states that Ext.P8 has
already been disposed of and communications are
being issued to the parties. Recording this
submission and leaving open all contentions and
disputes between the private parties, this writ
petition is closed without prejudice to the right
if any of the parties to challenge the decision
on Ext.P8.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/300609