IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 7114 of 2002(V)
1. K.SARATHKUMAR, AGED 29 YEARS,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (H.R.M).
For Petitioner :SRI.H.B.SHENOY
For Respondent :S C,K S E B.(SRI.N.D.PREMACHANDRAN)
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :29/07/2008
O R D E R
J.B. Koshy & P.N.Ravindran, JJ.
————————————–
O.P. No. 7114 of 2002 – V
—————————————
Dated this the 29th day of July, 2008
Judgment
Koshy,J.
When the case came up for hearing, it was submitted
that the petitioner might have got employment subsequently.
However, we note that in view of the interim order passed on
12.7.2002, we are of the view that no further orders are necessary.
The writ petition is disposed of accordingly.
J.B.Koshy
Judge
P.N.Ravindran
Judge
vaa
W.A.Nos. 1273, 1274 & 1277/2003 2
J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.
————————————-
W.A. No./2003
————————————-
Judgment
Dated:29th July, 2008