Kerala High Court
Sri.P.Venugopalan Nair vs State Of Kerala on 9 April, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6024 of 2005(P)
1. SRI.P.VENUGOPALAN NAIR,
... Petitioner
2. SMT.LALITHA BHAI AMMA N.K.,
3. SRI.C.JOYKUTTY, S/O. CHACKO,
Vs
1. STATE OF KERALA,
... Respondent
2. THE SECRETARY TO GOVT.OF KERALA,
3. THE ACCOUNTANT GENERAL, KERALA,
4. THE DEPUTY DIRECTOR OF EDUCATION, KOLLAM
5. THE D.E.O., KOLLAM.
6. THE PRINCIPAL,
For Petitioner :SRI.C.UNNIKRISHNAN (KOLLAM)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.6024 of 2005(P)
=======================
Dated this the 9th day of April, 2008
JUDGMENT
The counsel for the petitioners submits that the issue
involved in this writ petition is covered against the petitioners by
the judgment of the Division Bench in OP No.3365/2003 and
connected cases. Accordingly, following the said judgment, this
writ petition is dismissed.
Sd/-
S.SIRI JAGAN,
JUDGE
jp
/True copy/
P.A. to Judge