Kerala High Court
George Steephen vs The State Of Kerala on 27 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1029 of 2005(V)
1. GEORGE STEEPHEN,
... Petitioner
2. DAVID RAJ.I., AGED 35 YEARS,
Vs
1. THE STATE OF KERALA
... Respondent
2. THE KERALA PUBLIC SERVICE COMMISSION
For Petitioner :SRI.C.S.MANILAL
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/01/2011
O R D E R
T.R.RAMACHANDRAN NAIR,J.
————————————-
W.P.(C)No.1029 Of 2005
—————————————————–
DATED THIS THE 27th DAY OF JANUARY, 2011
J U D G M E N T
The learned counsel for the petitioner submitted that he is
not pressing the matter. The Writ Petition is accordingly
dismissed as not pressed.
Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)
dsn
True copy
P.A.to Judge