IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25965 of 2008(N)
1. AJAYAKUMAR.N.K., NEDUMPURATH HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF GENERAL OF POLICE,
3. COMMANDANT, KAP 5TH BATTALION,
4. DISTRICT EMPLOYMENT OFFICER,
5. SASIDHARAN, NEDUMPURATH HOUSE,
6. THE SUB INSPECTOR OF POLICE,
For Petitioner :SRI.PIRAPPANCODE V.S.SUDHIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/09/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.25965 of 2008
--------------------------
Dated this the 22nd September, 2008
J U D G M E N T
Issue raised by the petitioner in this case is covered
by the judgment of this Court in W.P(C) No.25664 of
2008. Accordingly, the writ petition is disposed of
declaring that the directions issued by this court in the
above judgment is applicable to the case of the petitioner
herein also. Third respondent shall depute the petitioner
for training subject to the directions issued in the
aforementioned judgment, along with the batch which is
already undergoing training. At any rate, the third
respondent shall pass orders within one week from the
date of receipt of a copy of this judgment.
(V.GIRI,JUDGE)
ma
2
3