High Court Kerala High Court

Leela P.P vs Government Of Kerala on 23 May, 2008

Kerala High Court
Leela P.P vs Government Of Kerala on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6877 of 2008(R)


1. LEELA P.P.
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/05/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

             WP(C).No.6877 of 2008-R

  = = = = = = = = = = = = = = = = = = = = = = = =

       Dated this the 23rd day of May, 2008.

                     JUDGMENT

There is no dispute for the respondents that the

issue raised by the petitioner is covered in her

favour by the judgment Ext.P3. Accordingly, this

writ petition is allowed declaring that the

exemption granted as per Ext.P2 will inure to the

benefit of the employees of the Kuttippuram

Service Co-operative Bank Ltd. No.M.729.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/260508