Kerala High Court
K.R.Viswanathan vs Union Of India on 30 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16114 of 2005(R)
1. K.R.VISWANATHAN, AGED 51,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. THE DIRECTOR GENERAL,
3. THE CHIEF SECURITY COMMISSIONER,
4. THE DEPUTY CHIEF SECURITY COMMISSIONER,
5. THE DIVISIONAL SECURITY COMMISSIONER,
For Petitioner :SRI.P.A.NOOR MUHAMMED
For Respondent :SRI.ALEXANDER THOMAS, SC,RAILWAYS
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2010
O R D E R
S. SIRI JAGAN, J.
– – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)No.16114 of 2005
– – – – – – – – – – – – – – – – – – – – – – –
Dated this the 29th day of September, 2010
J U D G M E N T
Petitioner and the counsel are absent. Therefore the
writ petition is dismissed for default.
S. SIRI JAGAN
JUDGE
shg/