Kerala High Court
S.Shanmugavelu vs The Managing Director on 23 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5473 of 2006(B)
1. S.SHANMUGAVELU, PRESIDENT,
... Petitioner
2. S.VIJAYA PRASAD, S/O.N.SURENDRAN,
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE GENERAL MANAGER(OPERATRIONS),
3. THE DEPUTY GENERAL MANAGER,
4. THE CHIEF LAISON OFFICER,(SC/ST)
5. THE CHIEF MANAGER,
For Petitioner :SRI.BIJU M.JOHN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :23/05/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.5473 of 2006
----------------------------------------------
Dated 23rd May, 2008.
J U D G M E N T
Petitioners approached this court alleging
harassment. This court, by order dated 23.2.2006 directed the
petitioners to implead the person who harassed them. Nothing
has been done so far. Therefore, without prejudice to the liberty
to the petitioners to file a fresh writ petition after impleading the
affected parties, this writ petition is dismissed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.5473 of 2006
———————————————-
J U D G M E N T
Dated 23rd May, 2008.