High Court Kerala High Court

V. Madhavikutty vs The State Of Kerala on 14 March, 2008

Kerala High Court
V. Madhavikutty vs The State Of Kerala on 14 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 382 of 2004(U)


1. V. MADHAVIKUTTY, 'KRISHNA KRIPA',
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF FISHERIES,

3. THE PROJECT OFFICER, PACKAGE

4. THE ACCOUNTANT GENERAL OF KERALA,

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/03/2008

 O R D E R

KURIAN JOSEPH, J.

————————————–

W.P.(C).No. 382 OF 2004

————————————–
Dated this the 14th day of March, 2008.

J U D G M E N T

In the matter of disbursement of service benefits, in case

the petitioner has still any grievance left, she may approach the

first respondent.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp