High Court Kerala High Court

Philip Varghese @ Prasad vs State Of Kerala on 15 February, 2008

Kerala High Court
Philip Varghese @ Prasad vs State Of Kerala on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2801 of 2008(H)


1. PHILIP VARGHESE @ PRASAD, S/O.PHILIP,
                      ...  Petitioner

                        Vs



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

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/02/2008

 O R D E R
                              ANTONY DOMINIC, J.

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

                             W.P.(C) 2801  of  2008

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

                           Dated: February 15, 2008



                                    JUDGMENT

It is submitted by the learned Government Pleader that the

President and the Members have been appointed in the Ernakulam

Consumer Dispute Redressal Forum.

2. In view of this, no further orders are called for. The writ

petition is accordingly dismissed.

ANTONY DOMINIC, JUDGE

mt/-