IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 413 of 2001(Y)
1. T. SREENIVASAN
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.P.K.SURESH KUMAR
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/10/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.413 OF 2001
-------------------------------------------
Dated this the 29th day of October, 2007
JUDGMENT
Concededly, the issues arising in this case are concluded by
the Division Bench of this Court by the judgment dated 9.7.2007
in W.A.No.340/00. It was submitted earlier on either side that
R.P.351/07 arising from that judgment was pending. The SLP
filed by the State against that judgment was dismissed by the
Apex Court. As of now, it is submitted that R.P.351/07 has also
been dismissed by the Division Bench. I therefore, find no
ground to grant any relief to the petitioner. The writ petition
fails. The same is accordingly dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.
OP.18436/00
Page numbers
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.413 OF 2001
JUDGMENT
29th OCTOBER, 2007.
=======================