High Court Kerala High Court

John.P.V vs State Of Kerala on 19 January, 2009

Kerala High Court
John.P.V vs State Of Kerala on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14501 of 2008(B)


1. JOHN.P.V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER,KOTTAYAM

3. THE SUPERINTENDENT, DISTRICT HOSPITAL,

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/01/2009

 O R D E R

T.R. Ramachandran Nair, J.

– – – – – – – – – – – – – – – – – – – – – – – –

W.P.(C) Nos. 14501, 14511,
26645 & 33523 of 2008

– – – – — – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of January, 2009.

JUDGMENT

Learned counsel for the petitioners submit that these writ petitions

have become infructuous.

Therefore, the writ petitions are dismissed as infructuous

(T.R. Ramachandran Nair, Judge.)

kav/