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