Kerala High Court
Dr.E.Abdul Salam vs State Of Kerala on 14 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 191 of 2003(W)
1. DR.E.ABDUL SALAM, PROFESSOR,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY ITS SECRETARY TO
... Respondent
2. THE DIRECTOR, INDIAN SYSTEM OF MEDICINES
3. THE PRINCIPAL, AYURVEDA COLLEGE,
For Petitioner :SMT.V.P.SEEMANDINI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/02/2007
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
O.P.No.191 of 2003
-----------------------------------------
Dated this the 14th day of February, 2007
JUDGMENT
Petitioner approached this court apprehending reversion. It is
submitted that reversion was not effected and hence no further orders
are necessary in this writ petition. The same is accordingly closed.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
O.P.NO.191/2003
JUDGMENT
14th February, 2007