High Court Kerala High Court

C.K.Snehadeepa vs State Of Kerala Through The … on 19 September, 2008

Kerala High Court
C.K.Snehadeepa vs State Of Kerala Through The … on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21370 of 2005(R)


1. C.K.SNEHADEEPA, D/O.GOUTHAMAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA THROUGH THE MINISTRY
                       ...       Respondent

2. THE SECRETARY,

3. SPL. DY. TAHSILDAR (R.R.II),

                For Petitioner  :SRI.K.M.MOHAMMED KUNHI

                For Respondent  :SRI.JOSE J.MATHEIKEL, SC, KSEB

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/09/2008

 O R D E R
                      KURIAN JOSEPH, J.
             -----------------------------------------
                 W.P(C) No.21370 of 2005
             -----------------------------------------
         Dated this the 19th day of September, 2008

                            JUDGMENT

Petitioner approached this court aggrieved by Ext.P2

demand. In case the petitioner has still any grievance left she

may approach the second respondent in which case appropriate

action in accordance with law in the matter will be taken within

another four months.

The writ petition is disposed of as above.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–
W.P(C).No.21370 of 2005

———————————–

JUDGMENT

19th September, 2008