High Court Kerala High Court

R. Vasudevan Pillai vs District Educational Officer on 17 September, 2008

Kerala High Court
R. Vasudevan Pillai vs District Educational Officer on 17 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6318 of 2008(B)


1. R. VASUDEVAN PILLAI,
                      ...  Petitioner

                        Vs



1. DISTRICT EDUCATIONAL OFFICER,
                       ...       Respondent

2. DISTRICT EDUCATIONAL OFFICER,

3. GENERAL MANAGER & INSPECTOR,

4. HEADMISTRESS,

5. HEADMASTER,

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)


 Dated :17/09/2008

 O R D E R
                       ANTONY DOMINIC, J.

            --------------------------------------------------------

                       W.P.(C) 6318 of 2008

            --------------------------------------------------------

                 Dated: SEPTEMBER 17, 2008

                               JUDGMENT

Learned counsel appearing for the petitioner submits

that, as on today, the relief sought for by the petitioner does

not survive for consideration of this court. Taking note of

the submission made by the learned counsel, the writ

petition is disposed of, as having become infructuous.

ANTONY DOMINIC, JUDGE

mt/-