High Court Kerala High Court

C. Sherafuddin vs State Of Kerala on 18 August, 2008

Kerala High Court
C. Sherafuddin vs State Of Kerala on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1112 of 2004()


1. C. SHERAFUDDIN, SUPERINTENDENT OF POLICE
                      ...  Petitioner
2. P.K. KUTTAPPAI, SUPERINTENDENT OF
3. K.K. JOSHWA, SUPERINTENDENT OF POLICE
4. P.K. MADHU, SUPERINTENDENT OF POLICE,
5. K.R. RAMESAN, SUPERINTENDENT OF POLICE,
6. M. PADMANABHAN, SUPERINTENDENT OF

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. K.G. JAMES, SUPERINTENDENT OF POLICE,

4. V.K. REGHUVARMA, DEPUTY SUPERINTENDENT

5. A. MOHANAN, SUPERINTENDENT OF POLICE

6. K.K. CHELLAPPAN, SUPERINTENDENT OF

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.N.NANDAKUMARA MENON (SR.)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/08/2008

 O R D E R

J.B. Koshy & Thomas P. Joseph, JJ.

————————————–

W.A. No. 1112 of 2004

—————————————
Dated this the 18th day of August, 2008

Judgment

Koshy,J.

It is submitted by the counsel for the appellants that all

appellants except appellant No.5 got appointment in the I.P.S. cadre and that

the impugned judgment was upheld in another writ appeal. If fifth appellant

has got any further subsisting grievance, he can approach the authorities and

without prejudice to that right, this writ appeal is disposed of.

J.B.Koshy
Judge

Thomas P. Joseph
Judge

vaa

W.A.Nos. 1273, 1274 & 1277/2003 2

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-

W.A. No.1112/2004

————————————-

Judgment

Dated:18th August, 2008