High Court Kerala High Court

M.S.Bindhu vs State Of Kerala on 29 August, 2008

Kerala High Court
M.S.Bindhu vs State Of Kerala on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7519 of 2004(T)


1. M.S.BINDHU, T.C.5/1949, ABROSIA,
                      ...  Petitioner
2. S.SUPRIYA, T.C.26/1600, PRESSROAD,
3. P.AADARSH, SREELAM HOUSE NO/27,
4. C.J.BALAJI,FLAT NO. 507,

                        Vs



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

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :29/08/2008

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                   W.P(C) No.7519 of 2004
             -----------------------------------------
           Dated this the 29th day of August, 2008

                             JUDGMENT

In the matter of appointment in the sports quota in case the

petitioners have still any grievance left they may approach the

first respondent in which case appropriate action in accordance

with law in the matter will be taken expeditiously.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.7519 of 2004

———————————–

JUDGMENT

29th August, 2008