High Court Kerala High Court

V.K.Madhusoodanan vs State Of Kerala on 25 February, 2009

Kerala High Court
V.K.Madhusoodanan vs State Of Kerala on 25 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 7111 of 2003(V)


1. V.K.MADHUSOODANAN, HEAD CLERK,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF FISHERIES,

                For Petitioner  :SMT.J.SHEEBA MARIAM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :25/02/2009

 O R D E R
            P.R.RAMACHANDRA MENON, J.
            ======================
                   O.P.No.7111 of 2003
            ======================
        Dated, this the 25th day of February, 2009


                     J U D G M E N T

The learned counsel for the petitioner submits

that the prayers in O.P.No.7111 of 2003 have already been

got satisfied and as such the Original Petition is not

pressed. Hence, this Original Petition is dismissed as not

pressed.

Sd/-

P.R.RAMACHANDRA MENON,
JUDGE.

skr

// True copy //

P.A. to Judge.