High Court Kerala High Court

John K.C. And Others vs State Of Kerala And Others on 1 October, 2010

Kerala High Court
John K.C. And Others vs State Of Kerala And Others on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1692 of 2010()



1. JOHN K.C. AND OTHERS
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND OTHERS
                       ...       Respondent

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :01/10/2010

 O R D E R
   J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      W.A.No. 1692 OF 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 1st day of October, 2010

                             JUDGMENT

J.Chelameswar, C.J.

This is an appeal arising out of a common judgment

dated 19.08.2010. Admittedly 14 writ petitions were disposed

of by the abovementioned common judgment. Aggrieved by

the same judgment, four of the writ petitioners therein had

earlier approached this Court by way of W.A. Nos.1468, 1576,

1579 and 1589 of 2010 and those writ appeals were dismissed

by a common judgment dated 17.09.2010 by a Division Bench

of this Court. In the circumstances for the same reasons given

by the Division Bench in its judgment dated 17.09.2010

(supra), this appeal is also dismissed.

It is brought to our notice that some of the

contentions raised in the other four appeals were not taken in

the instant writ appeal but only one of the contentions raised in

those writ appeals is raised in the instant appeal. We therefore

make it clear that the reasons assigned in the other batch of

WA No. 1692 of 2010
-:2:-

four writ appeals which were dismissed by the abovementioned

common judgment will apply in so far as they are relevant for the

issue in the instant case.

J.Chelameswar,
Chief Justice.

P.R. Ramachandra Menon,
Judge.

ttb