High Court Kerala High Court

K.K.P. Lakshmanan vs State Of Kerala on 9 April, 2008

Kerala High Court
K.K.P. Lakshmanan vs State Of Kerala on 9 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 801 of 2008()


1. K.K.P. LAKSHMANAN
                      ...  Petitioner

                        Vs



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

2. THE ADDITIONAL DIRECTOR GENERAL OF

3. THE SUPERINTENDENT OF POLICE

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/04/2008

 O R D E R
      K.BALAKRISHNAN NAIR AND P.N. RAVINDRAN, JJ.
                -----------------------------------------------
                       W.A. No. 801 OF 2008
                -----------------------------------------------
                Dated this the 9th day of April, 2008

                              JUDGMENT

BALAKRISHNAN NAIR, J.

Learned Government Pleader upon instructions submitted

that the Government have already passed orders in the matter on

07.04.2008 and appellant’s claim for reinstatement in service

recalling his suspension has been rejected. Copy of the order

may be served on the appellant forthwith, if it has not been served.

Appellant will be free to challenge the order, if so advised.

K.BALAKRISHNAN NAIR, JUDGE

P.N. RAVINDRAN, JUDGE.

ttb

WPC No. 6246 OF 2008
2

WPC No. 6246 OF 2008
3