High Court Kerala High Court

E.K.Ramakrishnan Nair vs State Of Kerala on 10 August, 2007

Kerala High Court
E.K.Ramakrishnan Nair vs State Of Kerala on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13633 of 2004(W)


1. E.K.RAMAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. THE SOUTH WAYANAD GIRIJAN JOINT FARMING

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  :SRI.M.K.DAMODARAN

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :10/08/2007

 O R D E R

KURIAN JOSEPH , J
==========================
W.P.(C) NO. 13633 OF 2004
==========================
Dated this the 10th day of August, 2007.

JUDGMENT

The matter pertains to continuation of service up to 58 years. In

view of the interim orders passed by this Court, no further orders are

necessary in this writ petition. Hence, the writ petition is closed.

KURIAN JOSEPH, JUDGE.

rv