IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 20021 of 2000(H)
1. A.G.AJAYAKUMAR
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.RAJEEV V.KURUP
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :27/05/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
O.P.No.20021 of 2000
----------------------------
Dated 27th May, 2010
JUDGMENT
The prayer in this original petition is for a direction to
report vacancies of light motor vehicle and heavy motor vehicle
drivers in various departments in Indukki District. The rank list in
question ceased to be in force on 8.9.2001. Nearly nine years have
passed thereafter. Therefore, no relief can be granted to the
petitioners at this stage. The reliefs sought for in the original petition
have in my opinion become infructuous by efflux of time. The
original petition is accordingly dismissed as infructuous.
P.N.RAVINDRAN
Judge
TKS