High Court Kerala High Court

Ushakumari.S. vs State Of Kerala on 3 June, 2008

Kerala High Court
Ushakumari.S. vs State Of Kerala on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14527 of 2008(D)


1. USHAKUMARI.S. ,W/O. VINCENT
                      ...  Petitioner
2. VIJAYAN VATTAVILA, S/O. K.SUKUMARAN NAIR

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. SECRETARY

3. PARASSALA BLOCK PANCHAYATH, PARASSALA,

4. G.DHARMA MANI

5. L.VIJAYAN, VIJAYA BHAVAN

6. R.S. BIJU

                For Petitioner  :SRI.M.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/06/2008

 O R D E R
                          ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                   =W.P.(C) = = = = = = = = = = =
                            No.14527 OF 2008 - D
                     = = =

                     Dated this the 3rd June 2008


                            J U D G M E N T

The subject matter of this writ petition is in relation to a no-

confidence motion that has to be moved on 14.5.2008 and by lapse

of time, the prayer in the writ petition has become infructuous.

However, the learned counsel for the petitioner submits that as

against respondents 4 to 6, the petitioner has moved the additional

7th respondent by filing O.P. Nos. 83, 84 and 85 of 2008 and that an

expeditious disposal of these petitions may be directed.

2. I heard the Standing Counsel who entered appearance on

behalf of the additional 7th respondent.

3. If as stated by the petitioner, the aforesaid petitions filed by

the 1st petitioner are pending, the additional 7th respondent shall

take steps for the expeditious disposal of the same.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-