Kerala High Court
T.V.Kunhi Raman vs The State Of Kerala on 13 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13080 of 2007(F)
1. T.V.KUNHI RAMAN,
... Petitioner
2. B.JAYARAJAN,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF RURAL DEVELOPMENT,
For Petitioner :SRI.N.SUGATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :13/04/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.13080 OF 2007
-------------------------------------------
Dated this the 13th day of April, 2007
JUDGMENT
Since the petitioners are due to retire on 31.5.2007, this
writ petition is disposed of, without expressing anything on
merits, however, directing that Exts.P2 and P3 will be taken up,
considered and disposed of in accordance with law. It is pointed
out in similar circumstances Ext.P4 order has been issued by this
Court.
THOTTATHIL B.RADHAKRISHNAN
Judge
kkb.