Kerala High Court
T.Sreejan vs Director General Of Police on 22 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14620 of 2003(M)
1. T.SREEJAN, KAYPOYIL VIRIPPIL HOUSE,
... Petitioner
Vs
1. DIRECTOR GENERAL OF POLICE, POLICE
... Respondent
2. DIRECTOR OF INSURANCE, KERALA STATE
3. COMMISSIONER OF POLICE, KOZHIKODE.
4. DISTRICT COLLECTOR, KOZHIKODE,
5. TAHSILDAR, TALUK OFFICE, KOZHIKODE.
6. RADHAMANI D/O. SANKARAN,
7. ANULIBHA D/O. RADHAMANI, PAYANARAMBATH
8. ARJUN S/O. RADHAMANI MINOR,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/02/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
O.P. No. 14620 OF 2003
---------------------------------------
Dated this the 22nd day of February, 2008.
J U D G M E N T
Petitioner approached this Court with certain grievances
regarding disbursement of service benefits and insurance claim in
respect of Sri. T. Mohanan. In case the petitioner has still any
grievance left, he may workout the same before the Civil Court.
This original petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
O.P. No. 14620 OF 2003
J U D G M E N T
22.02.2008