High Court Kerala High Court

Dr.Rajith.K.S vs Cochin Devaswom Board on 9 April, 2010

Kerala High Court
Dr.Rajith.K.S vs Cochin Devaswom Board on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3409 of 2010(A)


1. DR.RAJITH.K.S, S/O.K.C.SUKUMARAN,
                      ...  Petitioner

                        Vs



1. COCHIN DEVASWOM BOARD,
                       ...       Respondent

2. THE SECRETARY,

3. SELECTION COMMITTEE FOR THE

4. UNIVERSITY OF CALICUT,

5. TOY.C.T.,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/04/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
          W.P.(C)No. 3409 & I.A. No.4815 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 9th day of April, 2010

                         J U D G M E N T

In I.A. No.4815/2010 the petitioner has prayed that the

writ petition itself may be disposed of recording the fact

that the petitioner has been appointed as per Ext.P7 order,

without prejudice to the contentions of the petitioner. In

the above circumstances the writ petition and the I.A. are

disposed of recording the fact that the petitioner has been

appointed by Ext.P7 order, without prejudice to the

contentions of the petitioner.

S. SIRI JAGAN
JUDGE

shg/