High Court Kerala High Court

K.K.Viswanathan vs Kerala State Electricity Board on 30 May, 2008

Kerala High Court
K.K.Viswanathan vs Kerala State Electricity Board on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29357 of 2004(T)


1. K.K.VISWANATHAN, VISWA VILLA,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF  ENGINEER (HRM),

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/05/2008

 O R D E R

K.M.JOSEPH, J.

– – – – – – – – – – – – – – – – – – – – – – – – –
W.P. (C) No. 29357 of 2004

– – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 30th day of May, 2008

JUDGMENT

Learned counsel for the petitioner submits that the Writ

Petition has become infructuous. Hence the Writ Petition is dismissed as

infructuous.

(K.M. JOSEPH, JUDGE)

sb