High Court Kerala High Court

C.Mohandas vs State Of Kerala on 26 November, 2007

Kerala High Court
C.Mohandas vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 307 of 2004(J)


1. C.MOHANDAS, ASSISTANT ENGINEER,
                      ...  Petitioner
2. K.ARAVINDAKSHAN, ASSISTANT ENGINEER,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, URBAN AFFAIRS DEPARTMENT,

3. THE SECRETARY,

                For Petitioner  :SRI.C.P.SUDHAKARA PRASAD

                For Respondent  :SRI.N.NANDAKUMARA MENON,SC,TVM CORPN.

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                          KURIAN JOSEPH J.
               ----------------------------------------------
              Writ Petition (Civil) No.307 of 2004
               ----------------------------------------------
                 Dated 26th November, 2007.

                           J U D G M E N T

Petitioners approached this court apprehending

reversion. There is already an interim order dated 6.1.2004.

There is no counter affidavit. The writ petition is hence disposed

of making it clear that in case the petitioners are to be reverted,

they shall be issued notice.

KURIAN JOSEPH, JUDGE.

tgs