High Court Kerala High Court

Hridya Rishikesh vs The State Of Kerala on 2 December, 2010

Kerala High Court
Hridya Rishikesh vs The State Of Kerala on 2 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25514 of 2010(L)


1. HRIDYA RISHIKESH, AGED 25 YEARS,
                      ...  Petitioner
2. SREEJA.R., AGED 29 YEARS,

                        Vs



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

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. THE DIRECTOR OF HEALTH SERVICES,

4. THE SUPERNITNENDENT,

5. THE DISTRICT MEDICAL OFFICER,

6. THE KERALA PUBLIC SERVICE COMMISSION,

7. THE DISTRICT OFFICER, THE KERALA PUBLIC

                For Petitioner  :SRI.JAWAHAR JOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/12/2010

 O R D E R

S. SIRI JAGAN, J.

———————————–
W.P.(C) No.25514 OF 2010

—————————————
Dated this the 2nd day of December, 2010

JUDGMENT

The learned counsel for the petitioners 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

acd