Kerala High Court
Smt.V.P.Rugmani Amma vs State Of Kerala on 23 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11984 of 2005(B)
1. SMT.V.P.RUGMANI AMMA,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DISTRICT COLLECTOR,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :23/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No.11984 OF 2005
-----------------------------------
Dated this the 23rd day of July, 2007
JUDGMENT
Sri.George Cherian, learned counsel for the petitioner submits
that in view of the interim order dt.08.04.05 somebody else has been
appointed as prosecutor in the petitioner’s place. Thus the interim order
grants to the petitioner the relief which he could have aspired for in the
Writ Petition. The Writ Petition will stand disposed of in view of the
interim order dt.08.04.05.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2