Kerala High Court
E.P.Raman Namboodiri vs The Cochin Devaswom Board on 24 January, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10264 of 2009(C)
1. E.P.RAMAN NAMBOODIRI, MELSANTHI,
... Petitioner
Vs
1. THE COCHIN DEVASWOM BOARD,
... Respondent
2. THE DEVASWOM OFFICER,
3. UNNIKRISHNAN NAMBOODIRI, SANTHY,
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/01/2011
O R D E R
S.SIRI JAGAN, J
——————————-
W.P.(C).NO.10264 OF 2009
————————————————-
Dated this the 24th day of January, 2011.
JUDGMENT
The counsel for the petitioner has filed a memo to the
effect that the writ petition is not pressed. Accordingly, the
writ petition is dismissed as not pressed.
S.SIRI JAGAN, JUDGE
pm