Kerala High Court
Dr.V.K.Sreekumaran vs The State Of Kerala on 11 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10790 of 2004(H)
1. DR.V.K.SREEKUMARAN, 9, AMBILI, SEEVELI
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. THE PRINCIPAL,
For Petitioner :SRI.P.K.SIVADASAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :11/07/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN,J
=======================
W.P.(C).No.10790 of 2004
=======================
Dated this the 11th day of July, 2007
JUDGMENT
The petitioner challenges a show cause notice and also
seeks certain other reliefs. There is no interim order. As of now,
the enquiry proceedings have culminated and it is states that
penalty has been passed. Hence this petition is closed without
prejudice to contentions and leaving the petitioner with liberty to
challenge the disciplinary proceedings and also to seek other
reliefs as sought for in this writ petition.
THOTTATHIL B.RADHAKRISHNAN, JUDGE
dvs