Kerala High Court
The Secretary vs Kerala Lok Ayukta on 23 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1924 of 2010(M)
1. THE SECRETARY, KERALA STATE KHADI &
... Petitioner
2. THE PROJECT OFFICER, KHADI AND VILLAGE
Vs
1. KERALA LOK AYUKTA, LEGISLATURE COMPLEX,
... Respondent
2. V.DHYANASUDHAN, AGED 45 YEARS,
3. THAHASILDAR (RR), REVENUE RECOVERY UNIT,
For Petitioner :SRI.K.P.HARISH
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/02/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
“““““““““““““““““““““““““““`
W.P.(C) No. 1924 of 2010 M
“““““““““““““““““““““““““““`
Dated this the 23rd day of February, 2010
J U D G M E N T
The learned counsel for the petitioner submitted that
the second respondent has already cleared all the dues and the
documents have been released. It is not necessary to adjudicate
the order passed by the Lok Ayukta. The writ petition is dismissed
as not pressed.
(T.R.RAMACHANDRAN NAIR, JUDGE)
aks