IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36267 of 2008(P)
1. A.G. RAVINDRAN,
... Petitioner
Vs
1. COCHIN DEVASWOM BOARD,
... Respondent
2. SPECIAL DEVASWOM COMMISSIONER,
3. THE DEVASWOM MANAGER,
4. ASST. COMMISSIONER,
5. ADDITIONAL DISTRICT MAGISTRATE,
For Petitioner :SRI.S.R.DAYANANDA PRABHU
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :15/09/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
– – – – – – – – – – – – – – – – – – – – –
W.P.(C)No.36267 OF 2008
– – – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 15th day of September, 2010
JUDGMENT
Radhakrishnan, J.
Learned counsel for the petitioner states that the matter has
become infructuous. The writ petition is accordingly dismissed.
THOTTATHIL B.RADHAKRISHNAN,JUDGE
P.Q.BARKATH ALI, JUDGE
sv.