Kerala High Court
V. Madhavikutty vs The State Of Kerala on 14 March, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 382 of 2004(U)
1. V. MADHAVIKUTTY, 'KRISHNA KRIPA',
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DEPUTY DIRECTOR OF FISHERIES,
3. THE PROJECT OFFICER, PACKAGE
4. THE ACCOUNTANT GENERAL OF KERALA,
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2008
O R D E R
KURIAN JOSEPH, J.
————————————–
W.P.(C).No. 382 OF 2004
————————————–
Dated this the 14th day of March, 2008.
J U D G M E N T
In the matter of disbursement of service benefits, in case
the petitioner has still any grievance left, she may approach the
first respondent.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp