High Court Kerala High Court

A.G.Ajayakumar vs State Of Kerala on 27 May, 2010

Kerala High Court
A.G.Ajayakumar vs State Of Kerala on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 20021 of 2000(H)



1. A.G.AJAYAKUMAR
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.RAJEEV V.KURUP

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

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/05/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                       ----------------------------
                        O.P.No.20021 of 2000
                       ----------------------------
                         Dated 27th May, 2010

                              JUDGMENT

The prayer in this original petition is for a direction to

report vacancies of light motor vehicle and heavy motor vehicle

drivers in various departments in Indukki District. The rank list in

question ceased to be in force on 8.9.2001. Nearly nine years have

passed thereafter. Therefore, no relief can be granted to the

petitioners at this stage. The reliefs sought for in the original petition

have in my opinion become infructuous by efflux of time. The

original petition is accordingly dismissed as infructuous.

P.N.RAVINDRAN
Judge

TKS