High Court Kerala High Court

V.V.Thomas vs State Of Kerala on 20 February, 2008

Kerala High Court
V.V.Thomas vs State Of Kerala on 20 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 12769 of 1998(T)



1. V.V.THOMAS.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA.
                       ...       Respondent

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :ADVOCATE GENERAL

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/02/2008

 O R D E R
                       C.N. Ramachandran Nair &
                      T.R. Ramachandran Nair, JJ.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                          O.P.NO.12769 of 1998-T
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 20th day of February, 2008.

                                JUDGMENT

C.N. Ramachandran Nair, J.

The substantial challenge in the original petition is against Ext.P6 by

which various persons have been promoted by a common order. None of

them are made parties in the original petition. Apart from that, the same has

been issued in implementation of the judgment of a Division Bench of this

court in Writ Appeal No.119/1997.

For all the above reasons, the original petition is dismissed.

(C.N. Ramachandran Nair, Judge.)

(T.R. Ramachandran Nair, Judge.)

kav/

-2-

C.N. Ramachandran Nair &
T.R. Ramachandran Nair, JJ.

– – – – – – – – – – – – – – – – – – – – – –

O.P. No.12769 of 1998-T

– – – – – – – – – – – – – – – – – – – – – –

JUDGMENT

20

20th February, 2008.