High Court Kerala High Court

Abdul Kareem vs State Of Kerala on 5 October, 2009

Kerala High Court
Abdul Kareem vs State Of Kerala on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23955 of 2008(B)


1. ABDUL KAREEM, THAMARASSERY HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE ASST. EXECUTIVE ENGINEER,

4. THE DIRECTOR OF VIGILANCE & ANTI

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :05/10/2009

 O R D E R

P.N.RAVINDRAN, J.

—————————
W.P.(C) No. 23955 OF 2008

————————–
Dated this the 5th day of October, 2009

J U D G M E N T

Sri. P.P. Jacob, the learned counsel appearing for the petitioner

submits that the relief prayed for in this writ petition has become

infructuous. In the light of the said submission, this writ petition is

dismissed as infructuous.

P.N.RAVINDRAN, JUDGE

vps