High Court Kerala High Court

Dr.Ajay. B. vs State Of Kerala on 2 February, 2011

Kerala High Court
Dr.Ajay. B. vs State Of Kerala on 2 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9158 of 2006(M)


1. DR.AJAY. B., ROHINI MANDIRAM,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF MEDICAL EDUCATION,

                For Petitioner  :SRI.A.JAYASANKAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/02/2011

 O R D E R

T.R.RAMACHANDRAN NAIR,J.

————————————-
W.P.(C)No.9158 Of 2006

—————————————————–
DATED THIS THE 2nd DAY OF FEBRUARY, 2011

J U D G M E N T

The learned counsel for the petitioner submitted that the

matter has become infructuous. The same is accordingly

dismissed.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn

True copy

P.A.to Judge