Kerala High Court
Ramanan vs State Of Kerala on 18 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21409 of 2005(W)
1. RAMANAN, S/O.KITTU,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. BAR COUNCIL OF KERALA,
3. K.KUMARAN, ADVOCATE,
For Petitioner :SRI.K.ABDUL JAWAD
For Respondent :SRI.BINOY VASUDEVAN
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :18/07/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.21409 OF 2005
---------------------------------------
Dated this the 18th day of July, 2008.
J U D G M E N T
Petitioner is aggrieved by Exhibit P6 order passed by the
second respondent. Since the petitioner has an appellate remedy
before the Central Bar Council, this writ petition is disposed of as
follows:
2. In the event of the petitioner pursuing his appellate
remedy within a period of one month from today, the same shall
be treated to have been filed in time.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 21409 OF 2005
J U D G M E N T
18.07.2008