Kerala High Court
Philip Varghese @ Prasad vs State Of Kerala on 15 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2801 of 2008(H)
1. PHILIP VARGHESE @ PRASAD, S/O.PHILIP,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/02/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2801 of 2008
-------------------------------------
Dated: February 15, 2008
JUDGMENT
It is submitted by the learned Government Pleader that the
President and the Members have been appointed in the Ernakulam
Consumer Dispute Redressal Forum.
2. In view of this, no further orders are called for. The writ
petition is accordingly dismissed.
ANTONY DOMINIC, JUDGE
mt/-