High Court Kerala High Court

K.I. Baby vs State Of Kerala on 5 June, 2008

Kerala High Court
K.I. Baby vs State Of Kerala on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 422 of 2006()


1. K.I. BABY,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SUPERINTENDING ENGINEER,

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :05/06/2008

 O R D E R
              M.Sasidharan Nambiar,J.
              =======================
               C.R.P No.422 of 2006
              =======================
        Dated this the 5th day of June 2008

                     O R D E R

Learned counsel appearing for petitioner

submitted that Writ Petition 16117/2006 challenging

the impugned order in this revision was filed by

petitioner and it is admitted. In such

circumstance, the revision petition against the

same order is not maintainable and is dismissed.

M.Sasidharan Nambiar
Judge
tpl/-

M.SASIDHARAN NAMBIAR, J.

———————
CRL.R.P.NO. /08

———————

ORDER

MARCH,2008