Kerala High Court
G.Somasundaran Pillai vs Accountant General (A&E) Kerala on 18 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29224 of 2008(D)
1. G.SOMASUNDARAN PILLAI
... Petitioner
Vs
1. ACCOUNTANT GENERAL (A&E) KERALA,
... Respondent
2. CHIEF MANAGER, STATE BANK OF INDIA
For Petitioner :SRI.A.R.GANGADAS
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/11/2008
O R D E R
P.N.RAVINDRAN, J
-----------------------------
W.P.(C) NO: 29224 of 2008
-----------------------------
Dated this 18th day of November, 2008
J U D G M E N T
Sri.A.R.Gangadas, the learned counsel appearing for the petitioner
submits that orders have been issued revising the pensionary benefits
sanctioned to the petitioner and that the writ petition may therefore be
closed as infructuous. The said submission is recorded and the writ
petition is closed as infructuous.
P.N.RAVINDRAN,
JUDGE
bps
bps