High Court Kerala High Court

Jayaprasad K.P. vs State Of Kerala on 1 January, 2008

Kerala High Court
Jayaprasad K.P. vs State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37249 of 2007(H)


1. JAYAPRASAD K.P., S/O.PADMANABHAN,
                      ...  Petitioner
2. VENUGOPALAN NAIR M.M.,
3. SHAJI M.D., S/O.DAS, AGED 35 YEARS,

                        Vs



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

2. THE DISTRICT PRINCIPAL AGRICULTURAL

3. THE KOTTAYAM DISTRICT PANCHAYATH,

4. THE DISTRICT AGRICULTURAL FARM,

5. THE SEED FARM, KOZHA, REPRESENTED BY ITS

6. THE STATE SEED FARM, VALACHIRA P.O.,

                For Petitioner  :SRI.K.J.KURIACHAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/01/2008

 O R D E R
                      H.L. DATTU, C.J. & K.M. JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                             W.P.(C) No.37249 of 2007
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 1st day of January, 2008.

                                         JUDGMENT

H.L.DATTU, C.J.:

Having heard the learned counsel for the petitioner, we are of the

opinion that there is no merit in the contention canvassed by learned counsel for

the petitioners. Therefore, the Writ Petition requires to be rejected and it is

rejected.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb/DK.