Kerala High Court
Rajamma T.N. vs Bharath Sanchar Nigam Ltd on 6 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32231 of 2006(K)
1. RAJAMMA T.N., W/O.K.V.SASIDHARAN,
... Petitioner
Vs
1. BHARATH SANCHAR NIGAM LTD.,
... Respondent
2. THE PRINCIPAL GENERAL MANAGER,
3. THE ASSISTANT GENERAL MANAGER,
4. THE DIVISIONAL ENGINEER,
For Petitioner :DR.V.N.SANKARJEE
For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL, SC,BSNL
The Hon'ble MR. Justice K.K.DENESAN
Dated :06/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No.32231 OF 2006 K
= = = = = = = = = = = = = = =
Dated this the 6th February, 2007
J U D G M E N T
Counsel for the petitioner submits that pursuant
to the interim order passed by this Court on 12-12-2006
the petitioner has been relieved from the present post
and the writ petition has become infructuous. The
above submission is recorded and the writ petition is
closed.
K.K. DENESAN
JUDGE
jan/