High Court Kerala High Court

G.Somasundaran Pillai vs Accountant General (A&E) Kerala on 18 November, 2008

Kerala High Court
G.Somasundaran Pillai vs Accountant General (A&E) Kerala on 18 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29224 of 2008(D)


1. G.SOMASUNDARAN PILLAI
                      ...  Petitioner

                        Vs



1. ACCOUNTANT GENERAL (A&E) KERALA,
                       ...       Respondent

2. CHIEF MANAGER, STATE BANK OF INDIA

                For Petitioner  :SRI.A.R.GANGADAS

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/11/2008

 O R D E R
                             P.N.RAVINDRAN, J
                           -----------------------------
                     W.P.(C) NO: 29224 of 2008
                           -----------------------------
                 Dated this 18th day of November, 2008



                              J U D G M E N T

Sri.A.R.Gangadas, the learned counsel appearing for the petitioner

submits that orders have been issued revising the pensionary benefits

sanctioned to the petitioner and that the writ petition may therefore be

closed as infructuous. The said submission is recorded and the writ

petition is closed as infructuous.

P.N.RAVINDRAN,
JUDGE
bps

bps