Kerala High Court
Kerala State Excise Staff … vs The State Of Kerala on 29 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1820 of 2010()
1. KERALA STATE EXCISE STAFF ASSOCIATION,
... Petitioner
2. P.J.SUNIL, EXCISE GUARD,
Vs
1. THE STATE OF KERALA,
... Respondent
2. PRINCIPAL SECRETARY,
3. THE COMMISSIONER OF EXCISE,
4. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.D.SOMASUNDARAM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice B.P.RAY
Dated :29/10/2010
O R D E R
J.Chelameswar, C.J. & Bhabani Prasad Ray, J.
------------------------------------------
W.A. No. 1820 of 2010
------------------------------------------
Dated this the 29th day of October, 2010
JUDGMENT
J.Chelameswar, C.J.
When this matter is taken up it is brought to our notice
that an identical appeal, W.A.No.1692 of 2010, was dismissed by
this Court by judgment dated 1st October, 2010 which in turn
followed an earlier judgment of this Court dated 17th September,
2010 in W.A.No.1468 of 2010. In the circumstances, this writ
appeal is also dismissed at the admission stage for the reasons
assigned while dismissing the above mentioned writ appeals.
J.Chelameswar,
Chief Justice
Bhabani Prasad Ray,
Judge
vns