IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2076 of 2011(H)
1. EMERGENCY FIGHTERS ASSOCIATION,
... Petitioner
2. KUNNUMPADA NARAYANAN, PRESIDENT,
3. MEPPAYIL SREEDHARAN,
4. KUNNUMPADA NARAYANAN,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2011
O R D E R
ANTONY DOMINIC, J.
```````````````````````````````````````````````````````
W.P.(C) No. 2076 of 2011 H
```````````````````````````````````````````````````````
Dated this the 20th day of January, 2011
J U D G M E N T
Petitioners, who claim to be the victims of internal
Emergency, have approached this Court, praying for a
direction that they should be paid honorarium. It needs a
policy decision to be taken by the Government and in the
absence of which, no direction as sought for can be issued.
2. Therefore, this Court will not be justified in
entertaining this writ petition.
Writ petition fails and it is dismissed.
Sd/-
(ANTONY DOMINIC, JUDGE)
aks
// True Copy //
P.A. To Judge