Kerala High Court
Mohamed Rafi vs Kerala State Electricity Board on 6 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11736 of 2006(V)
1. MOHAMED RAFI,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. CHIEF ENGINEER (HRM),
For Petitioner :SRI.S.RAMESH BABU
For Respondent :SRI.P.SANTHALINGAM, SC, KSEB
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/10/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 11736 of 2006
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 6th day of October, 2010
J U D G M E N T
Counsel for the petitioner submits that, the petitioner
has already filed W.P.(C) No.5251/2008 seeking the reliefs
prayed for in this writ petition as well as other claims and
therefore this writ petition may be dismissed as closed
without prejudice to the right of the petitioner to pursue
W.P.(C) No.5251/2008. Accordingly this writ petition is
closed without prejudice to the right of the petitioner to
pursue W.P.(C) No.5251/2008.
S. SIRI JAGAN
JUDGE
shg/