High Court Kerala High Court

G.Jayakumar vs The Travancore Devaswom Board on 11 March, 2008

Kerala High Court
G.Jayakumar vs The Travancore Devaswom Board on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3985 of 2008(Y)


1. G.JAYAKUMAR, ACCOUNTS OFFICER
                      ...  Petitioner

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. SRI.C.K.GUPTHAN,

3. SRI.P.NARAYANAN, MEMBER,

4. SMT.P.K.SUMATHYKUTTY AMMA,

5. THE OMBUDSMAN, TRAVANCORE DEVASWOM

                For Petitioner  :SRI.MOHAN C.MENON

                For Respondent  :SRI.NAGARAJ NARAYANAN, SC, TDB

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :11/03/2008

 O R D E R
             KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
            ----------------------------------------------------------------
                          W.P.(C)NO. 3985 OF 2008
            ----------------------------------------------------------------

                    Dated this the 11th day of March, 2008

                                   JUDGMENT

Kurian Joseph, J.

The challenge in the Writ Petition is against Ext.P4 order dated

31.1.2008 passed by the President of Travancore Devaswom board. The

order is challenged mainly on the ground of competence. Learned counsel

appearing for the first and second respondents have made available a copy

of the proceedings dated 11.3.2008 virtually recalling the impugned order

and admitting the petitioner to duty in the same post of Accounts Officer.

Now that the person who passed the order has recalled the order and has

admitted the petitioner to duty in the same post of Accounts Officer, we do

not find it necessary to go into the various contentions in the Writ Petition.

Those contentions are left open.

The Writ Petition is closed.

(KURIAN JOSEPH, JUDGE)

(HARUN-UL-RASHID, JUDGE)
sp/

KURAIN JOSEPH &
HAURN-UL-RASHID, JJ.

W.P.(C).NO.3985/2008

JUDGMENT

11TH MARCH, 2008