Kerala High Court
M.S.Bindhu vs State Of Kerala on 29 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7519 of 2004(T)
1. M.S.BINDHU, T.C.5/1949, ABROSIA,
... Petitioner
2. S.SUPRIYA, T.C.26/1600, PRESSROAD,
3. P.AADARSH, SREELAM HOUSE NO/27,
4. C.J.BALAJI,FLAT NO. 507,
Vs
1. STATE OF KERALA, REP. BY PRINCIPAL
... Respondent
For Petitioner :SRI.L.MOHANAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :29/08/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.7519 of 2004
-----------------------------------------
Dated this the 29th day of August, 2008
JUDGMENT
In the matter of appointment in the sports quota in case the
petitioners have still any grievance left they may approach the
first respondent in which case appropriate action in accordance
with law in the matter will be taken expeditiously.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.7519 of 2004
———————————–
JUDGMENT
29th August, 2008