Kerala High Court
Raphel Xavier vs State Of Kerala on 21 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37399 of 2007(B)
1. RAPHEL XAVIER, PROPRIETOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. ACCOMADATION CONTROLLER(THAHSILDAR),
3. K.A.MOHAMADALI, S/O K.S.ABOO,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SRI.THOMAS CHAZHUKKARAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.T.SANKARAN
Dated :21/02/2008
O R D E R
K.BALAKRISHNAN NAIR AND K.T.SANKARAN, JJ.
---------------------------------------------------------------
W.P.(C)No. 37399 OF 2007
---------------------------------------
DATED THIS THE 21st DAY OF FEBRUARY, 2008
J U D G M E N T
BALAKRISHNAN NAIR, J.
In view of the interim order passed by this Court on
14.2.2008, no further orders are required in this writ petition.
Accordingly this writ petition is disposed of making that the
interim order is absolute.
K.BALAKRISHNAN NAIR, JUDGE.
K.T.SANKARAN, JUDGE.
dsn