High Court Kerala High Court

K.Mohammed Abdulrahman vs The State Of Kerala on 2 June, 2009

Kerala High Court
K.Mohammed Abdulrahman vs The State Of Kerala on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8558 of 2009(L)


1. K.MOHAMMED ABDULRAHMAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. THE DEPUTY DIRECTOR OF EDUCATION,

4. THE ASSISTANT EDUCATIONAL OFFICER,

                For Petitioner  :SRI.BINOY VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :02/06/2009

 O R D E R
        S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
              ----------------------------------------------
                    W.P.(C) No.8558 of 2009
              ----------------------------------------------
                      Dated 2nd June, 2009.

                          J U D G M E N T

Kurian Joseph, J.

It is submitted that the writ petition has become

infructuous. It is accordingly dismissed.

S.R.BANNURMATH,
Chief Justice.

KURIAN JOSEPH,
Judge.

tgs

S.R.BANNURMATH, C. J. &

KURIAN JOSEPH, J.

———————————————-

W.P.(C) No.8558 of 2009

———————————————-

J U D G M E N T

Dated 2nd June, 2009.