High Court Kerala High Court

P.P.Usankutty vs The State Of Kerala on 22 November, 2006

Kerala High Court
P.P.Usankutty vs The State Of Kerala on 22 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 1015 of 2006()


1. P.P.USANKUTTY, POLAKKOTTU PARAMBIL
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTION,

3. ASSISTANT EDUCATIONAL OFFICER,

4. THE HEADMASTER,

5. SOUTH KODIYATHOOR MAMBAVUL ULOOM

6. THE PRESIDENT, MAMBAVUL ULOOM MADRASA,

7. V.VEERANKUTTY, S/O.KADIRI,

8. THE DISTRICT REGISTRAR (GENERAL),

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice P.R.RAMAN

 Dated :22/11/2006

 O R D E R

V.K. BALI, C.J. & P.R.RAMAN, J.

——————————-

R.P.No.1015 of 2006 in

W.A. No.1836 of 2006

——————————-

Dated, this the 22nd day of November, 2006

ORDER

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

No ground for reviewing our judgment dated 13th October,

2006 has been made out. Dismissed.

V.K. BALI,

CHIEF JUSTICE.

P.R.RAMAN,

JUDGE.

vns