High Court Kerala High Court

P.K.Geetha vs Union Of India on 11 December, 2006

Kerala High Court
P.K.Geetha vs Union Of India on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 297 of 2004()


1. P.K.GEETHA, W/O.PRABHAKARAN,
                      ...  Petitioner
2. V.M.KAMARA PODUVAL,

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. THE RAILWAY CLAIMS TRIBUNALS,

                For Petitioner  :SRI.T.KRISHNAN UNNI

                For Respondent  :SCGSC.

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :11/12/2006

 O R D E R
       V.K. BALI, C.J.   &   C.N.RAMACHANDRAN NAIR, J.

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

                           W.A.No.297 of 2004 &

                          C.M.Appln.No.327 of 2004

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

             Dated, this the   11th  day of  December,  2006


                               JUDGMENT

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

Learned counsel for the appellants says that this writ appeal

and the application seeking condonation of delay be dismissed as

not pressed. Ordered accordingly.

V.K. BALI,

CHIEF JUSTICE.

C.N.RAMACHANDRAN NAIR,

JUDGE.

vns