High Court Kerala High Court

Dr.A.Subha Rao vs State Of Kerala on 31 March, 2009

Kerala High Court
Dr.A.Subha Rao vs State Of Kerala on 31 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 22387 of 2002(M)


1. DR.A.SUBHA RAO, LIM,
                      ...  Petitioner
2. DR.BAJA SHANKARNARAYANA BHAT, GCIM,
3. DR.B.LALITHA S.N.BHAT, GCIM,
4. DR.S.SHAMA BHAT, GCIOM,
5. DR.U.S.KUNIKULLAYA, LIM, AGED 75 YEARS,
6. DR.V.KESHAVA BHAT, LIM, AGED 72 YEARS,
7. DR.M.SHAMA BHAT, LIM, AAGED 69 YEARS,
8. DR.V.KRISHNA THALITHAYA, LIM,
9. DR.K.P.IRNIRAYA, LIM,
10. DR.N.SUBRAHMANYA BHAT, LIM,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SRI.M.S.SAJEEV KUMAR,

3. THE ASSISTANT DRUGS CONTROLLER,

4. SRI.M.P.GEORGE,

5. THE DRUGS CONTROLLER,

6. THE PROPRIETOR,

                For Petitioner  :SRI.U.P.KUNIKULLAYA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/03/2009

 O R D E R

S. SIRI JAGAN, J.

—————————————

O.P.No.22387 OF 2002

—————————————–
Dated this the 31st day of March, 2009

JUDGMENT

The learned counsel for the petitioners submits that the 1st

petitioner is no more, the other petitioners are not interested in

pursuing the original petition and therefore, the original petition

may be closed. Ordered accordingly.

S. SIRI JAGAN, JUDGE

Acd