Kerala High Court
Pradeep M vs State Of Kerala on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25153 of 2005(T)
1. PRADEEP M.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DEPUTY INSPECTOR GENERAL OF POLICE,
4. THE COMMANDANT,
5. THE DISTRICT OFFICER,
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.25153 of 2005
----------------------------------------------
Dated 20th June, 2008.
J U D G M E N T
In the matter of appointment as Police
Constables, there is already an interim order dated 29.8.2005.
The writ petition is hence disposed of in terms of the said interim
order making it clear that in case the petitioner has still any
grievance left, it will be open to him to approach the Government.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.25153 of 2005
———————————————-
J U D G M E N T
Dated 20th June, 2008.