High Court Kerala High Court

Dr.K.Ravindran vs State Of Kerala on 31 July, 2009

Kerala High Court
Dr.K.Ravindran vs State Of Kerala on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21966 of 2007(M)


1. DR.K.RAVINDRAN, CIVIL SURGEON,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER(HEALTH),

4. THE DISTRICT MEDICAL OFFICER,

                For Petitioner  :SRI.R.PARTHASARATHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/07/2009

 O R D E R
                           S.SIRI JAGAN, J.

                    ==================

                     W.P(C).No. 21966 of 2007

                    ==================

               Dated this the 3rd day of August, 2009

                           J U D G M E N T

Learned counsel for the petitioner submits that this writ petition

has become infructuous. Accordingly, this writ petition is dismissed as

infructuous.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge