IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 3811 of 2001(B)
1. Y. MOHAMMED NAJEEB
... Petitioner
Vs
1. STATE
... Respondent
For Petitioner :SRI.K.L.NARASIMHAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :16/10/2008
O R D E R
J.B.Koshy & K.P.Balachandran, JJ.
---------------------------------
W.A.No.3811 of 2001
---------------------------------
JUDGMENT
Koshy, J.
This appeal is filed against the judgment of a
learned single Judge in O.P.No.15105/95. Against the
very same judgment another writ appeal was filed as
W.A.No.1024/98. In that writ appeal, these appellants
were additional respondents 5 to 10. Since the above
judgment is binding on them and applicable to them,
they cannot file a separate writ appeal. It is
submitted that against the judgment in W.A.No.1024/98,
an SLP is already filed and is pending consideration.
The matter will be finally governed by the decision of
the Honourable Supreme Court. Hence, this appeal is
disposed of in terms of the judgment in W.A.No.1024/98.
(J.B.Koshy, Judge)
16th October, 2008
(K.P.Balachandran, Judge)
tkv
2
J.B.Koshy &
K.P.Balachandran, JJ.
———————
W.A.No.3811 of 2001
———————
JUDGMENT
16th October, 2008