High Court Kerala High Court

T.N.Sadasivan vs State Of Kerala on 29 October, 2008

Kerala High Court
T.N.Sadasivan vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29255 of 2008(G)


1. T.N.SADASIVAN
                      ...  Petitioner
2. K.S.GOPALAKRISHNAN NAIR,
3. SHANMUGHAN.C,
4. K.T.SIVAN,
5. S.PRAKASAN
6. P.D.AJITH KUMAR
7. MADHUSUTHANAN.M.
8. T.V.RAMACHANDRAN
9. UNNIKRISHNAN.T.G
10. BHARATHAN.C

                        Vs



1. STATE OF KERALA,REP. BY ITS SECRETARY
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/10/2008

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
                  W.P(C).No.29255 OF 2008
                 -------------------------------------------
            Dated this the 29th day of October, 2008


                             JUDGMENT

Learned counsel appearing for the petitioners is right in

pointing out that the issues raised in this writ petition have

been necessarily answered, as of now, against the petitioners by

virtue of the judgment of this Court in W.P(C).36065/07 dated

13.12.2007, as affirmed by the Division Bench by judgment in

W.A.No.1894/08, dated 21.10.2008. Hence, this writ petition is

dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.