IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 1122 of 2006(K)
1. T.M.HAREESWARAN NAMBOOTHIRI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY,
... Respondent
2. THE COMMISSIONER, H.R. & C.E. DEPARTMENT
3. THE DEPUTY COMMISSIONER,
4. ASSISTANT COMMISSIONER, H.R. & C.E.
5. THE INSPECTOR, H.R. & C.E. (ADMN),
6. K.P.HARIDAS, S/O.KUNHIKELU NAIR,
7. EXECUTIVE OFFICER,
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent :SRI.M.RAMESH CHANDER
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice P.R.RAMAN
Dated :05/01/2007
O R D E R
V.K.Bali,C.J. & P.R.Raman,J.
————————————-
C.M.Appln.No.1848 of 2006 &
R.P.No.1122 of 2006 in
W.P.(C).No.27406 of 2004
————————————-
Dated, this the 5th day of January, 2007
ORDER
P.R.Raman,J.
Delay condoned.
We find no merits in the review application. Dismissed.
V.K.Bali
Chief Justice
P.R.Raman
Judge
vku/-