High Court Kerala High Court

C. Faisal vs State Of Kerala on 10 April, 2008

Kerala High Court
C. Faisal vs State Of Kerala on 10 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12603 of 2008(S)


1. C. FAISAL,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. SUPERINTENDING ENGINEER,

4. THE TAHSILDAR, VADAKARA.

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :10/04/2008

 O R D E R
                      H.L. DATTU, CJ. & K. M. JOSEPH, J.
                      --------------------------------------------------
                          W.P(C). NO. 12603 OF 2008 S
                      ---------------------------------------------------
                         Dated this the 10th April, 2008

                                       JUDGMENT

H.L. DATTU, C.J:

We do not see any public interest in the Writ Petition filed under Article 226 of

the Constitution. Therefore, we decline to entertain this Writ Petition and it is

accordingly rejected. Liberty is reserved to the petitioner to approach this Court if

need arises in future.




                                                                      H.L. DATTU,
                                                                   CHIEF JUSTICE



                                                                       K.M. JOSEPH,
kbk.                                                                      JUDGE