High Court Kerala High Court

The Director General Of Posts vs N.Sarojini Amma on 10 February, 2009

Kerala High Court
The Director General Of Posts vs N.Sarojini Amma on 10 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3688 of 2006(S)


1. THE DIRECTOR GENERAL OF POSTS,
                      ...  Petitioner
2. THE CHIEF POSTMASTER GENERAL,
3. THE DIRECTOR OF POSTAL SERVICES (HQ),
4. THE UNION OF INDIA REPRESENTED BY ITS

                        Vs



1. N.SAROJINI AMMA, D/O.LATE P. NARAYANA
                       ...       Respondent

                For Petitioner  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

                For Respondent  :SRI.O.V.RADHAKRISHNAN (SR.)

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :10/02/2009

 O R D E R
                        K.BALAKRISHNAN NAIR &

                        M.L.JOSEPH FRANCIS, JJ.

                    -----------------------------------------

                    W.P.(C) NOS. 3688 & 13882/2006

                    -----------------------------------------

                         Dated 10th February, 2009.

                                JUDGMENT

Balakrishnan Nair, J.

The respondents in O.A.No.393/2003 and O.A.No.185/2003 are,

respectively, the writ petitioners in these writ petitions. The point raised by

the petitioners is covered against them by the decision of the Division

Bench of this Court in W.P.(C) No.13757/2006 dated 28.1.2009. In view of

the said judgment, these writ petitions are also dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

M.L.JOSEPH FRANCIS, JUDGE.

nm/