Kerala High Court
Kerala Headload Workers Welfare … vs K.P.Ahammed Kutty on 8 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2580 of 2002()
1. KERALA HEADLOAD WORKERS WELFARE BOARD,
... Petitioner
Vs
1. K.P.AHAMMED KUTTY, KAPPATTAKATHU,
... Respondent
2. SUB INSPECTOR OF POLICE, TIRUR POLICE
3. THE SECRETARY, CITU, MUNICIPAL BUILDING
4. THE SECRETARY, STU NEAR FORT OVER BRIDGE
5. STATE OF KERALA REPRESENTED BY THE
For Petitioner :SRI.PAULSON C.VARGHESE, SC, KHLWWB
For Respondent :SRI.K. MONI
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/12/2006
O R D E R
V.K.Bali,C.J. & S.Siri Jagan,J.
—————————————————–
W.A.No.2580 of 2002 & C.M.P.No.6782 of 2002
—————————————————–
Dated, this the 8th day of December, 2006
JUDGMENT
V.K.Bali,C.J. (Oral)
Delay condoned.
Writ Appeal is dismissed as having become
infructuous.
V.K.Bali
Chief Justice
S.Siri Jagan
Judge
vku/-