High Court Kerala High Court

Mini.K vs State Of Kerala on 4 January, 2010

Kerala High Court
Mini.K vs State Of Kerala on 4 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 27266 of 1999(U)



1. MINI.K.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/01/2010

 O R D E R
                           S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      O.P. No. 27266 of 1999
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 4th January, 2010.

                          J U D G M E N T

Learned counsel for the petitioner submits that the original

petition has become infructuous. Accordingly, the original petition is

dismissed as infructuous.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.