2008 INSC 0504 SUPREME COURT OF INDIA State of Kerala & Ors. Vs. K.E.Bhaskaran & Ors. C.A.No. 4976-4987 of 2002 (H.K.Sema and Markandey Katju,JJ.) 19.02.2008 ORDER Civil Appeal No. 4988 of 2002; Civil Appeal No. 7235 of 2003 Civil Appeal No. 1593 of 2006; Civil Appeal NO. 1935 of 2006 Civil Appeal No. 3555 of 2006; Civil Appeal No. 4146 of 2006 Civil Appeal No. 4910 of 2006; Civil Appeal No. 147 of 2007 SLP(C) No. 19586 of 2007 1. Having heard learned counsel for the appellant at great length, we see no reason to interfere. The appeals, being devoid of merit, are, accordingly, dismissed. However, the question of law, if any, is kept open. SLP(C) No.19586/2007 Heard.No merit. 2. The special leave petition is dismissed both on account of delay as also on merit. 1 SpotLaw