High Court Kerala High Court

Sabu Karikkassery vs The Secretary To Govt on 16 November, 2007

Kerala High Court
Sabu Karikkassery vs The Secretary To Govt on 16 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 8158 of 1999(U)



1. SABU KARIKKASSERY
                      ...  Petitioner

                        Vs

1. THE SECRETARY TO GOVT
                       ...       Respondent

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :16/11/2007

 O R D E R
               THOTTATHIL B. RADHAKRISHNAN , J.
            ==========================
                       O.P. NO. 8158 OF 1998
            ==========================
            Dated this the 16th day of November, 2007.

                             JUDGMENT

In view of the interim order passed on 29.03.1999 on C.M.P. No.

13658 of 1999, no further reliefs are called for. The said order is

made absolute.

The writ petition is disposed of accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

rv

THOTTATHIL B. RADHAKRISHNAN, J

———————————————-

O.P. NO. 8158 of 1999

—————————————-

16th day of November, 2007

JUDGMENT