IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2460 of 2007()
1. STATE OF KERALA
... Petitioner
Vs
1. V.GANGADHARAN
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.TOM JOSE
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/10/2007
O R D E R
K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
C.M.Appl.No.1117 OF 2007 & W.A.No.2460 OF 2007 and
C.M.P.1111 OF 2007 & W.A.2450 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of October, 2007
JUDGMENT
Radhakrishnan, J
Similar issue came up before this court in W.A.1132/06 and
other connected cases. This court by its judgment dated 18th
August, 2007 allowed those appeals and set aside the judgments
of the learned Single Judge.
2. There is a delay of 744 days in filing W.A.2460/07 and
523 days in filing W.A.2450/07. In both these cases, cogent
reasons have been stated by the State for condoning the delay
and hence we condone the delay and allow these two appeals
since the common judgment rendered by the learned Single Judge
has already been reversed. Writ appeals are therefore stand
allowed, and the Judgment of the Learned Single Judge is set
aside.
In such circumstances, this writ appeal is allowed.
K.S.RADHAKRISHNAN, JUDGE
A.K.BASHEER, JUDGE
jes