Kerala High Court
K.V.Joseph I.P.S.(Retd.) Aged 66 … vs State Of Kerala on 21 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23940 of 2009(J)
1. K.V.JOSEPH I.P.S.(RETD.) AGED 66 YEARS
... Petitioner
2. ALPHONSA VARKEY, AGED 54 YEARS,
Vs
1. STATE OF KERALA, REP.BY ITS
... Respondent
2. CORPORATION OF COCHIN,
3. ASSISTANT EXECUTIVE ENGINEER,
4. PHILOMINA, HOUSE NO.172,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :21/08/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J
...........................................
WP(C).NO. 23940 OF 2009
............................................
DATED THIS THE 21st DAY OF AUGUST, 2009
JUDGMENT
Having heard the learned counsel for the petitioner and
learned counsel for the respondents, it is ordered that Ext.P1 will
be taken up by the second respondent, considered and orders
issued after hearing the necessary parties. Let this be done
untrammelled by anything stated therein.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/21/8