High Court Kerala High Court

M.R.Sasidharan vs State Of Kerala on 28 July, 2008

Kerala High Court
M.R.Sasidharan vs State Of Kerala on 28 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1267 of 2005(A)


1. M.R.SASIDHARAN, AGED 53,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPUTY INSPECTOR GENERAL OF POLICE,

3. MR.PREM KUMAR,

                For Petitioner  :SRI.VARGHESE C.KURIAKOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :28/07/2008

 O R D E R
                       V.GIRI,J.
                 -------------------------
            W.P ( C) No. 1267 of 2005
                --------------------------
          Dated this the 28th July, 2008

                  J U D G M E N T

Learned Senior Government Pleader

Sri.Nandakumar places before me a copy of the

proceedings of the Deputy Inspector General of

Police, Trissur Range, which shows that the adverse

remarks against the petitioner were subsequently

expunged. His case was re-examined by the DPB

held on 20.2.2006 and he was included in the

supplementary list of Head Constables (GE) fit for

promotion as Asst. Sub Inspector of Police (GE) for

the year 2003 as Serial No.64(a). He has been

subsequently promoted also.

In the circumstances, the writ petition has

rendered infructuous. Accordingly, the writ petition

is dismissed as infructuous.

(V.GIRI, JUDGE)
ma