High Court Kerala High Court

Preetha.C.K vs The Kerala Public Service … on 5 September, 2007

Kerala High Court
Preetha.C.K vs The Kerala Public Service … on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 4038 of 2001(E)



1. PREETHA.C.K.
                      ...  Petitioner

                        Vs

1. THE KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

                For Petitioner  :SRI.C.KRISHNAN(KANNUR)

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/09/2007

 O R D E R
                         H.L.Dattu,C.J. & K.T.Sankaran,J.
                         ----------------------------------------------
                           O.P.No.4038 of 2001-E
                         ----------------------------------------------

                    Dated, this the 5th day of September, 2007

                                       JUDGMENT

H.L.Dattu,C.J.

Sri.A.Mohamed Mustaque, learned counsel appearing for the

petitioners submits that as on today, the reliefs sought for by the petitioners

does not survive for consideration of this Court.

2. Taking note of the submission made by the learned counsel,

the Original Petition is disposed of, as having become unnecessary.

3. In view of the order passed in the Original Petition, the reliefs

sought in C.M.P.No.6638 of 2001 need not be considered by this Court.

Accordingly, the said C.M.P. is also rejected.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-