High Court Kerala High Court

Dr.E.Abdul Salam vs State Of Kerala on 14 February, 2007

Kerala High Court
Dr.E.Abdul Salam vs State Of Kerala on 14 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 191 of 2003(W)


1. DR.E.ABDUL SALAM, PROFESSOR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY ITS SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR, INDIAN SYSTEM OF MEDICINES

3. THE PRINCIPAL, AYURVEDA COLLEGE,

                For Petitioner  :SMT.V.P.SEEMANDINI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :14/02/2007

 O R D E R
                             KURIAN JOSEPH, J.

                       -----------------------------------------

                              O.P.No.191  of  2003

                       -----------------------------------------

                Dated this the 14th   day of  February, 2007


                                   JUDGMENT

Petitioner approached this court apprehending reversion. It is

submitted that reversion was not effected and hence no further orders

are necessary in this writ petition. The same is accordingly closed.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.191/2003

JUDGMENT

14th February, 2007