High Court Kerala High Court

G.P.Bindumol vs State Of Kerala on 23 December, 2010

Kerala High Court
G.P.Bindumol vs State Of Kerala on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2556 of 2010(T)


1. G.P.BINDUMOL,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR,

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/12/2010

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 2556 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
           Dated this, the 23rd day of December, 2010.

                            J U D G M E N T

Learned counsel for the petitioner submits that in view of the

subsequent Government Order dated 30.8.2010, giving appointment

to the petitioner, the writ petition has become infructuous.

Accordingly, the writ petition is closed as infructuous.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.