High Court Kerala High Court

T.K.Rajan vs State Of Kerala on 23 March, 2007

Kerala High Court
T.K.Rajan vs State Of Kerala on 23 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6580 of 2007(G)


1. T.K.RAJAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/03/2007

 O R D E R
                           S. SIRI JAGAN, J.

                -----------------------------------------

                  W.P.(C)NOs. 6580/07, 6150/07

                         6779/07 & 6271 /07

                 ---------------------------------------

          DATED THIS THE 23rd DAY OF MARCH, 2007


                               JUDGMENT

In all these petitions, the petitioners’ prayer is for issue of tender

forms. It is submitted by both sides that pursuant to interim orders,

the tender forms have already been issued .

In the above circumstances, these writ petitions are disposed of

in terms of the interim orders.

S. SIRI JAGAN, JUDGE

Acd