High Court Kerala High Court

T. Sreenivasan vs State on 29 October, 2007

Kerala High Court
T. Sreenivasan vs State on 29 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 413 of 2001(Y)



1. T. SREENIVASAN
                      ...  Petitioner

                        Vs

1. STATE
                       ...       Respondent

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :SRI.P.K.SURESH KUMAR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/10/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                       O.P.No.413 OF 2001
                  -------------------------------------------
             Dated this the 29th day of October, 2007


                              JUDGMENT

Concededly, the issues arising in this case are concluded by

the Division Bench of this Court by the judgment dated 9.7.2007

in W.A.No.340/00. It was submitted earlier on either side that

R.P.351/07 arising from that judgment was pending. The SLP

filed by the State against that judgment was dismissed by the

Apex Court. As of now, it is submitted that R.P.351/07 has also

been dismissed by the Division Bench. I therefore, find no

ground to grant any relief to the petitioner. The writ petition

fails. The same is accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

OP.18436/00

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

O.P.NO.413 OF 2001

JUDGMENT

29th OCTOBER, 2007.

=======================