Kerala High Court
Mr.V.J.Justine Thomas vs The Government Of Kerala on 20 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29943 of 2006(M)
1. MR.V.J.JUSTINE THOMAS,
... Petitioner
2. MR.M.L.VAMANAN,
3. MR.ALPHY THOMAS PODUTHAS,
Vs
1. THE GOVERNMENT OF KERALA,
... Respondent
2. THE UNION OF INDIA,
3. COCHIN PORT TRUST,
4. THE RAIL VIKAS NIGAM LTD.,
5. THE SPECIAL TAHSILDAR (L.A.),
6. THE GENERAL MANAGER,
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent :SRI.ALEXANDER THOMAS, SC,RAILWAYS
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/11/2006
O R D E R
V.K. BALI, C.J. & S.SIRI JAGAN, J.
-------------------------------
W.P.(C) No. 29943 of 2006
-------------------------------
Dated, this the 20th day of November, 2006
JUDGMENT
V.K.Bali,C.J.(Oral)
For parity of reasons given in our judgment in W.P.(C)
No.30141 of 2006, judgment whereof has been pronounced
today, this writ petition is dismissed.
V.K. BALI,
CHIEF JUSTICE.
S.SIRI JAGAN,
JUDGE.
vns