Kerala High Court
T.K.Valsamma vs State Of Kerala on 13 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 34463 of 2001(C)
1. T.K.VALSAMMA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.P.VINODKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :13/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
O.P.No.34463 of 2001
----------------------------------------------
Dated 13th December, 2006.
J U D G M E N T
The scrutiny committee which scrutinized the case of
the petitioner is not one constituted under the provisions of Act 11
of 1996. Hence the impugned proceedings of the scrutiny
committee and the consequential orders are quashed, without
prejudice to the liberty to the competent authority to scrutinize
the case of the petitioner under the provisions of Act 11 of 1996,
as held by this Court in the judgment in M.F.A.1318/99.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No.34463 of 2001 (C)
———————————————-
J U D G M E N T
Dated 13th December, 2006.