Kerala High Court
Mohammed Nazar vs The State Of Kerala on 29 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3904 of 2006(M)
1. MOHAMMED NAZAR, U.D.CLERK, KERALA
... Petitioner
2. SATHEESAN.V.S. U.D.CLERK, KERALA WATER
3. MOHANAKRISHNA SARMA, U.D.CLERK,
4. PREETHA.K.NAIR, U.D.CLERK,
5. GOPALAKRISHNAN.T. U.D.CLERK,
6. HARIDAS T.G. U.D.CLERK,
7. SREELATHA.R. U.D.CLERK,
8. USHA DEVI.R. U.D.CLERK, KERALA WATER
9. ANNIE ALEX, U.D.CLERK,
Vs
1. THE STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE KERALA WATER AUTHORITY,
3. THE CHIEF ENGINEER(HRD),
For Petitioner :SRI.LIJI.J.VADAKEDOM
For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL,SC,KWA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.3904 of 2006
==================
Dated this the 29th day of October, 2010
J U D G M E N T
Learned counsel for the petitioners submits that this writ petition
has become infructuous. Accordingly, this writ petition is dismissed as
infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge