High Court Kerala High Court

George Steephen vs The State Of Kerala on 27 January, 2011

Kerala High Court
George Steephen vs The State Of Kerala on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1029 of 2005(V)


1. GEORGE STEEPHEN,
                      ...  Petitioner
2. DAVID RAJ.I., AGED 35 YEARS,

                        Vs



1. THE STATE OF KERALA
                       ...       Respondent

2. THE KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/01/2011

 O R D E R

T.R.RAMACHANDRAN NAIR,J.

————————————-
W.P.(C)No.1029 Of 2005

—————————————————–
DATED THIS THE 27th DAY OF JANUARY, 2011

J U D G M E N T

The learned counsel for the petitioner submitted that he is

not pressing the matter. The Writ Petition is accordingly

dismissed as not pressed.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn
True copy

P.A.to Judge