High Court Kerala High Court

C.P.Paul vs State Of Kerala on 27 July, 2010

Kerala High Court
C.P.Paul vs State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29688 of 2004(H)


1. C.P.PAUL, PROPRIETOR,
                      ...  Petitioner

                        Vs



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

2. THE EXECUTIVE ENGINEER,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.PULIKKOOL ABUBACKER

                For Respondent  :SRI.M.V.MATHAI MUTHIRENTHY, SC, KWA

SHRI.M.R.RAJENDRAN NAIR (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)

 Dated :27/07/2010

 O R D E R
                        SRI.M.R.RAJENDRAN NAIR
          (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                                        AND
                           SMT.K.SREELATHA DEVI
                           (RETD. DISTRICT JUDGE)
                - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C) NO.29688 OF 2004 WITH
                       W.P.(C). NO.23386 OF 2005
            - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
             DATED THIS THE 27TH DAY OF JULY, 2010


                                PROCEEDINGS


       The statement which was directed to be filed on

23.07.2009 is not yet filed inspitie of further undertakings on

behalf of the Kerala Water Authority. Today, Mr.Nibu

(U.D.Clerk) is present. He is not even aware of the early

proceedings. It is unfortunate that time of this Adalat as well as

that of an official of the Water Authority is wasted. The

statement agreed to be filed in this case must be filed before

further discussion for settlement. Adjourned to 22.09.2010, on

that day the Asst. Executive Engineer/Ist respondent must be

present personally. Issue notice to the respondent together with

a copy of this proceedings.


                                                                     Sd/-
                                                      M.R.RAJENDRAN NAIR
                                                        (SENIOR ADVOCATE)

                                                                     Sd/-
                                                       K.SREELATHA DEVI
                                                   (RETD. DISTRICT JUDGE)
ss/.

                                                                 / /True copy/ /

                                                                  P.A to Judge


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Bail Appl..No. 2979 of 2010()


#1. MANOJ
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. THE SUB INSPECTOR OF POLICE,

!                For Petitioner  :SRI.ALEXANDER GEORGE

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :05/08/2010

: O R D E R

THE HON’BLE MR.JUSTICE V. BHASKARAN NAMBIAR
(RETD. JUDGE)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
BAIL APPLICATION NO.2979 OF 2010

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 5TH DAY OF AUGUST, 2010

O R D E R

Counsel for the defacto complainant and the petitioner

Mr.Manoj are present. There is a direction for payment of the

expenses of the D.N.A test. The petitioner submits that he has

brought the money. The expenses for the D.N.A test will be paid

to the Rajive Gandhi Centre for Bio-Technology,

Thiruvananthapuram by the petitioner for conducting the test

and the centre will forward the report to the Secretary, High

Court Legal Services Committee, Ernakulam.

Sd/-

V. BHASKARAN NAMBIAR
(RETD. JUDGE)

Sd/-

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

ss/.

//True copy//

P.A to Judge