IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13204 of 2009(U)
1. DR.ANOOP THULSI,
... Petitioner
Vs
1. CHIEF EXECUTIVE OFFICER,
... Respondent
2. STATE OF KERALA,
3. DISTRICT MEDICAL OFFICER, KOLLAM.
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/05/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.13204 of 2009
--------------------------------------
Dated 22nd May, 2009
JUDGMENT
Sri.S.Muhammed Haneef, the learned counsel appearing
for the petitioner submits that pursuant to Ext.P2 order which is
impugned in this writ petition, the petitioner was relieved from
Primary Health Centre, Mynagappally. The learned counsel for the
petitioner submits that in that view of the matter, reserving liberty
with the petitioner to move the Government seeking modification of
Ext.P2, this writ petition may be closed. In the light of the said
submission this writ petition is closed without prejudice to the right of
the petitioner to move the Government seeking modification of Ext.P2.
P.N.RAVINDRAN
Judge
TKS