IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1692 of 2010()
1. JOHN K.C. AND OTHERS
... Petitioner
Vs
1. STATE OF KERALA AND OTHERS
... Respondent
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :01/10/2010
O R D E R
J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1692 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 1st day of October, 2010
JUDGMENT
J.Chelameswar, C.J.
This is an appeal arising out of a common judgment
dated 19.08.2010. Admittedly 14 writ petitions were disposed
of by the abovementioned common judgment. Aggrieved by
the same judgment, four of the writ petitioners therein had
earlier approached this Court by way of W.A. Nos.1468, 1576,
1579 and 1589 of 2010 and those writ appeals were dismissed
by a common judgment dated 17.09.2010 by a Division Bench
of this Court. In the circumstances for the same reasons given
by the Division Bench in its judgment dated 17.09.2010
(supra), this appeal is also dismissed.
It is brought to our notice that some of the
contentions raised in the other four appeals were not taken in
the instant writ appeal but only one of the contentions raised in
those writ appeals is raised in the instant appeal. We therefore
make it clear that the reasons assigned in the other batch of
WA No. 1692 of 2010
-:2:-
four writ appeals which were dismissed by the abovementioned
common judgment will apply in so far as they are relevant for the
issue in the instant case.
J.Chelameswar,
Chief Justice.
P.R. Ramachandra Menon,
Judge.
ttb