High Court Kerala High Court

Mr.V.J.Justine Thomas vs The Government Of Kerala on 20 November, 2006

Kerala High Court
Mr.V.J.Justine Thomas vs The Government Of Kerala on 20 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29943 of 2006(M)


1. MR.V.J.JUSTINE THOMAS,
                      ...  Petitioner
2. MR.M.L.VAMANAN,
3. MR.ALPHY THOMAS PODUTHAS,

                        Vs



1. THE GOVERNMENT OF KERALA,
                       ...       Respondent

2. THE UNION OF INDIA,

3. COCHIN PORT TRUST,

4. THE RAIL VIKAS NIGAM LTD.,

5. THE SPECIAL TAHSILDAR (L.A.),

6. THE GENERAL MANAGER,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  :SRI.ALEXANDER THOMAS, SC,RAILWAYS

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/11/2006

 O R D E R
              V.K. BALI, C.J.   &   S.SIRI JAGAN, J.

                      -------------------------------

                          W.P.(C) No. 29943 of 2006

                       -------------------------------

          Dated, this the   20th    day of  November,  2006


                                JUDGMENT

V.K.Bali,C.J.(Oral)

For parity of reasons given in our judgment in W.P.(C)

No.30141 of 2006, judgment whereof has been pronounced

today, this writ petition is dismissed.

V.K. BALI,

CHIEF JUSTICE.

S.SIRI JAGAN,

JUDGE.

vns