Kerala High Court
Abdul Kareem vs State Of Kerala on 5 October, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23955 of 2008(B)
1. ABDUL KAREEM, THAMARASSERY HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE ASST. EXECUTIVE ENGINEER,
4. THE DIRECTOR OF VIGILANCE & ANTI
For Petitioner :SRI.P.P.JACOB
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :05/10/2009
O R D E R
P.N.RAVINDRAN, J.
—————————
W.P.(C) No. 23955 OF 2008
————————–
Dated this the 5th day of October, 2009
J U D G M E N T
Sri. P.P. Jacob, the learned counsel appearing for the petitioner
submits that the relief prayed for in this writ petition has become
infructuous. In the light of the said submission, this writ petition is
dismissed as infructuous.
P.N.RAVINDRAN, JUDGE
vps