Kerala High Court
Usha vs Cochin Devaswom Board on 15 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27954 of 2008(C)
1. USHA, W/O. BABU,
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD
... Respondent
2. SPECIAL TAHSILDAR
3. DEVASWOM OFFICER, THIRUVANCHIKULAM
4. MANAGER
For Petitioner :SRI.V.M.KRISHNAKUMAR
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :15/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
– – – – – – – – – – – – – – – – – – – – –
W.P.(C)No. 27954 OF 2008
– – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 15th day of September, 2010
JUDGMENT
Radhakrishnan, J.
With the passage of time, learned counsel for the petitioner is
justified in saying that no orders are required in this writ petition. The
same is accordingly closed.
THOTTATHIL B.RADHAKRISHNAN,JUDGE
P.Q.BARKATH ALI, JUDGE
sv.