IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11207 of 2007(H)
1. SREEVIDHYA P,W/O.SUNIL K,
... Petitioner
Vs
1. DEPUTY DIRECTOR OF EDUCATION,
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS,
3. STATE OF KERALA REPRESENTED BY
4. PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.ASOK M.CHERIAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice A.K.BASHEER
Dated :18/06/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 11207 OF 2007
---------------------
Dated this the 18th day of June, 2007
J U D G M E N T
By efflux of time, the prayer sought for in the writ petition has
become infructuous. It is brought to my notice that the validity of the
ranked list had already expired on June 15, 2007. The counter
affidavit and the additional counter affidavit filed by the respondents
also indicate that the prayer made by the petitioner cannot be
sustained. Anyhow, I do not propose to deal with the merit of the
contentions raised by the petitioner at this belated stage. In the
changed scenario, I am of the view that no further observations are
necessary in this writ petition. It is accordingly closed.
A.K. BASHEER, JUDGE
vps
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007