Kerala High Court
Sukumaran N.P vs State Of Kerala Represented By The on 8 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 12086 of 2007(L)
1. SUKUMARAN N.P,S/O.PARAMESWARAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT,
3. THE CHIEF COMMISSIONER,TRAVANCORE
4. K.K.VIJAYAKUMAR,CHIEF COMMISSIONER,
5. TRAVANCORE DEVASWOM BOARD,DEVASWOM
6. THE SECRETARY,TRAVANCORE DEVASWOM BOARD,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.K.N.VENUGOPALA PANICKER, SC, TDB
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/06/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.P.(C) NO. 12086 OF 2007
======================
Dated this the 8th day of June, 2007
J U D G M E N T
Radhakrishnan, J.
We are not admitting this writ petition since the Chief
Commissioner is ceased to be in office. Challenge under Section
13A is now accademic. Petitioner if advised may approach as and
when he is aggrieved. Writ petition is disposed of as above.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp