High Court Kerala High Court

K.I.Narayanan vs State Of Kerala on 22 February, 2010

Kerala High Court
K.I.Narayanan vs State Of Kerala on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 204 of 2008()


1. K.I.NARAYANAN, SECRETARY,
                      ...  Petitioner
2. V.K.PRATHAPA CHANDRAN, SECRETARY,
3. JONNY SEBASTIAN, SECRETARY,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF LOCAL FUND AUDIT,

3. THE DEPUTY DIRECTOR OF LOCAL FUND

4. THE DEPUTY DIRECTOR OF LOCAL FUND AUDIT,

                For Petitioner  :SRI.P.V.SURENDRANATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Acting Chief Justice MR.P.R.RAMAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :22/02/2010

 O R D E R
        P.R.Raman, Ag. C.J. & C.N.Ramachandran Nair, J.
                  ------------------------------------------
                         W.A.No.204 of 2008
                  ------------------------------------------
               Dated this the 22nd   day of February, 2010

                              JUDGMENT

P.R.Raman, Ag. C.J.

We have considered the contentions raised in this writ

appeal in the connected appeal, W.A.No.16 of 2008, judgment of

which we have pronounced today. Following the said judgment this

writ appeal is dismissed.

P.R.Raman,
Ag. Chief Justice

C.N.Ramachandran Nair,
Judge

vns