Kerala High Court
G.P.Bindumol vs State Of Kerala on 23 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2556 of 2010(T)
1. G.P.BINDUMOL,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR,
3. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 2556 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd day of December, 2010.
J U D G M E N T
Learned counsel for the petitioner submits that in view of the
subsequent Government Order dated 30.8.2010, giving appointment
to the petitioner, the writ petition has become infructuous.
Accordingly, the writ petition is closed as infructuous.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.