IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14152 of 2007(I)
1. THARIAN P. JOHN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER,
3. THE DEPUTY COMMISSIONER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :25/08/2009
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 14152 OF 2007
--------------------------
Dated this the 25th day of August, 2009
J U D G M E N T
Dr.K.P.Satheesan, the learned counsel appearing for the
petitioner, submits that as orders have already been passed on
Ext.P9 appeal finally disposing of the same, the reliefs prayed for in
this writ petition have become infructuous. He submits that the writ
petition may be closed as infructuous reserving liberty with the
petitioner to challenge the order passed by the Government on
Ext.P9 appeal, in other appropriate proceedings.
In the light of the said submission, this writ petition is dismissed
as infructuous reserving liberty with the petitioner to challenge the
order passed by the Government on Ext.P9 appeal, in other
appropriate proceedings.
P.N.RAVINDRAN, JUDGE
vps