High Court Kerala High Court

Pradeep M vs State Of Kerala on 20 June, 2008

Kerala High Court
Pradeep M vs State Of Kerala on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25153 of 2005(T)


1. PRADEEP M.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPUTY INSPECTOR GENERAL OF POLICE,

4. THE COMMANDANT,

5. THE DISTRICT OFFICER,

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/06/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.25153 of 2005
               ----------------------------------------------
                      Dated 20th June, 2008.

                           J U D G M E N T

In the matter of appointment as Police

Constables, there is already an interim order dated 29.8.2005.

The writ petition is hence disposed of in terms of the said interim

order making it clear that in case the petitioner has still any

grievance left, it will be open to him to approach the Government.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.25153 of 2005

———————————————-

J U D G M E N T

Dated 20th June, 2008.