Kerala High Court
P.S. Lal vs State Of Kerala on 28 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14922 of 2004(B)
1. P.S. LAL, LAL BHAVAN, PARACKAL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE COMMISSIONER OF EXCISE,
3. KERALA PUBLIC SERVICE COMMISSIONER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :28/03/2007
O R D E R
KURIAN JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)NO.14922 OF 2004
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 28th day of March 2007
JUDGMENT
It is submitted that the writ petition has become
infructuous. It is accordingly dismissed as infructuous.
KURIAN JOSEPH, JUDGE
jes