High Court Kerala High Court

Adv. C.C.Prakash vs The Bharath Sanchar Nigam Ltd on 8 January, 2008

Kerala High Court
Adv. C.C.Prakash vs The Bharath Sanchar Nigam Ltd on 8 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 45 of 2008()


1. ADV. C.C.PRAKASH, S/O. C.J.CHACKO,
                      ...  Petitioner

                        Vs



1. THE BHARATH SANCHAR NIGAM LTD.,
                       ...       Respondent

2. THE SUB DIVISIONAL ENGINEER,

                For Petitioner  :SRI.MANUEL KACHIRAMATTAM

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :08/01/2008

 O R D E R
                    H.L.DATTU, C.J. & K.M.JOSEPH, J.
                   ------------------------------------------------------
                                 W.A.No.45 of 2008
                   -------------------------------------------------------
                   Dated, this the 8th day of January, 2008

                                     JUDGMENT

H.L.Dattu, C.J.

This appeal arises out of the order passed by the learned

Single Judge in W.P.(C).No.30396 of 2007 dated 29th October, 2007.

2. After hearing the learned counsel for the appellant, we are

of the view that the learned Single Judge has not committed any error,

whatsoever, which would call for our interference. Accordingly, the appeal

requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.M.JOSEPH)
JUDGE

MS