High Court Kerala High Court

Union Of India vs K.Chandu on 15 November, 2010

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