High Court Kerala High Court

N.K.Venugopalan vs State Of Kerala on 11 June, 2010

Kerala High Court
N.K.Venugopalan vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28412 of 2003(G)


1. N.K.VENUGOPALAN, UPPER DIVISION CLERK,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

3. THE DISTRICT PANCHAYATH OFFICER,

4. SRI.C.P.RAJEEVAN, U.D.CLERK, MANKADA

                For Petitioner  :SRI.B.V.JOY SANKER

                For Respondent  :SRI.V.A.MUHAMMED

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/06/2010

 O R D E R
                      ANTONY DOMINIC, J.

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

                   W.P.(C) No.28412 of 2003

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

              Dated this the 11th day of June, 2010

                          J U D G M E N T

In view of the fact that during the pendency of the

writ petition, a fresh provisional seniority list has been published,

the issue raised in this writ petition does not survive by efflux of

time. Leaving open the right of the petitioner to challenge the

fresh provisional seniority list now published, this writ petition is

closed.

ANTONY DOMINIC
JUDGE.

nj.