High Court Kerala High Court

K.V.Binish Lal vs State Of Kerala on 26 November, 2007

Kerala High Court
K.V.Binish Lal vs State Of Kerala on 26 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19204 of 2004(J)


1. K.V.BINISH LAL, PUTHUVAL PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE KERALA PUBLIC SERVICE COMMISSION,

4. THE COMMANDANT, SPECIAL ARMED POLICE,

5. THE DISTRICT OFFICER,

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :26/11/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
            Writ Petition (Civil) No.19204 of 2004
              ----------------------------------------------
                Dated 26th November, 2007.

                          J U D G M E N T

In the matter of appointment, there is already an

interim order dated 5.7.2004. The writ petition is disposed of in

terms of the said interim order making it clear that in case there is

conviction, it will be open to the competent authority to take

appropriate action in accordance with law.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs