Kerala High Court
Nadar Lutheran Christian Welfare vs The State Of Kerala on 27 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7897 of 2004(M)
1. NADAR LUTHERAN CHRISTIAN WELFARE
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE SECRETARY, SCHEDULE CASTE AND
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :27/02/2009
O R D E R
K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
----------------------------------------
W.P.(C) No.7897 OF 2004
----------------------------------------
Dated this the 27th day of February, 2009
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The writ petition is closed without prejudice to the
contentions of the petitioner and his right to challenge the
decision of the Government, which is going to be rendered
based on the recommendation of the Kerala State Backwards
Classes Commission, if it is aggrieved by it. Since the matter is
pending before the competent authority, it is premature for this
Court to consider the prayer of the petitioner Society.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.L.JOSEPH FRANCIS, JUDGE)
ps