High Court Kerala High Court

Kerala State Electricity Board vs B. Ravindran on 11 December, 2006

Kerala High Court
Kerala State Electricity Board vs B. Ravindran on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3867 of 2006(I)


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE CHIEF ENGINEER (HRM),
3. THE ACCOUNTS OFFICER (PENSION SPECIAL)

                        Vs



1. B. RAVINDRAN,
                       ...       Respondent

2. THE HON'BLE KERALA LOK AYUKTA,

                For Petitioner  :SRI.N.N.SUGUNAPALAN(SR.)SC,KSEB

                For Respondent  :SRI.L.MOHANAN

The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :11/12/2006

 O R D E R
       V.K. BALI, C.J.   &   C.N.RAMACHANDRAN NAIR, J.

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

                          W.P.(C) No.3867 of 2006

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

            Dated, this the   11th  day of  December,  2006


                                 JUDGMENT

V.K.Bali,C.J.(Oral)

Learned counsel for the petitioners states that because of

the developments that have taken place after the impugned order

was passed this writ petition has become infructuous and be

accordingly closed. So ordered. I.A.No.3560 of 2006 does not

survive.

V.K. BALI,

CHIEF JUSTICE.

C.N.RAMACHANDRAN NAIR,

JUDGE.

vns