Kerala High Court
Rajappan Achari vs The Additional District … on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 752 of 2008(M)
1. RAJAPPAN ACHARI,
... Petitioner
Vs
1. THE ADDITIONAL DISTRICT MAGISTRATE,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. SASIDHARAN ACHARI,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :23/12/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
————————————-
W.P.(C)No.752 Of 2008
—————————————————–
DATED THIS THE 23rd DAY OF DECEMBER, 2010
J U D G M E N T
The learned counsel for the petitioner submitted that the
Writ Petition has become infructuous. The Writ Petition is
accordingly dismissed as infructuous.
Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)
dsn