High Court Kerala High Court

M.G. Vasundaran vs The Chief Engineer on 6 November, 2008

Kerala High Court
M.G. Vasundaran vs The Chief Engineer on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14366 of 2007(I)


1. M.G. VASUNDARAN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. THE CHIEF ENGINEER,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/11/2008

 O R D E R
                              P.N.Ravindran, J.
                       =====================
                         W.P(C).No.14366 of 2007
                       =====================

               Dated this the 6th day of November, 2008.

                               JUDGMENT

The learned counsel appearing for the petitioner submits that the

petitioner has retired from service on 31.5.2007 on attaining the age of

superannuation and that the Writ Petition has become infructuous. The

learned counsel for the petitioner further submits that leaving open the

petitioner’s contentions and his right to contest the disciplinary

proceedings already initiated against him, the Writ Petition may be closed

as infructuous. The said submission is recorded and the Writ Petition is

closed as infructuous leaving open the petitioner’s contentions and

reserving liberty with him to defend the disciplinary proceedings already

initiated against him.

P.N.Ravindran,
Judge.

ess 13/11