Kerala High Court
Union Of India vs K.Chandu on 15 November, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10733 of 2008(S)
1. UNION OF INDIA, REPRESENTED BY THE
... Petitioner
Vs
1. K.CHANDU, HS-I, BRIDGE CADRE,
... Respondent
For Petitioner :SRI.T.P.M.IBRAHIM KHAN,SR.SC, RAILWAYS
For Respondent :SRI.SIBY J.MONIPPALLY
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY
Dated :15/11/2010
O R D E R
C.N.RAMACHANDRAN NAIR &
BHABANI PRASAD RAY, JJ.
....................................................................
W.P.(C) No.10733 of 2008
....................................................................
Dated this the 15th day of November, 2010.
JUDGMENT
Ramachandran Nair, J.
Since the issue raised is squarely covered by judgment in W.P.
(C) Nos.34627 and 34689 of 2007 dated 7.5.2010, we dismiss this
W.P.(C) also following the said judgment.
C.N.RAMACHANDRAN NAIR
Judge
BHABANI PRASAD RAY
Judge
pms