High Court Kerala High Court

K.Shyamalakumari vs Union Of India on 24 February, 2009

Kerala High Court
K.Shyamalakumari vs Union Of India on 24 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26283 of 2002(D)


1. K.SHYAMALAKUMARI,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA,
                       ...       Respondent

2. FOOD CORPORATION OF INDIA,

3. ZONAL MANAGER,

4. R.MAHALINGAM, C/O. ZONAL MANAGER,

5. K.LALITHAMBAL, C/O. ZONAL MANAGER,

                For Petitioner  :SRI.KMV.PANDALAI

                For Respondent  :SRI.N.M.JAMES, ADDL.CGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/02/2009

 O R D E R
                           S.SIRI JAGAN, J.

                     ==================

                       O.P.No. 26283 of 2002

                     ==================

              Dated this the 24th day of February, 2009

                           J U D G M E N T

Learned counsel for the petitioner submits that this original

petition has become infructuous. Accordingly, this original petition is

dismissed as infructuous.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge

S.SIRI JAGAN, J.

==================

O.P.No. 26283 of 2002-D

==================

J U D G M E N T

24th February, 2009