Kerala High Court
John K.J. vs State Of Kerala on 3 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1475 of 2010(H)
1. JOHN K.J., PROPRIETOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. CORPORATION OF THRISSUR REPRESENTED BY
3. THE DEPUTY SUPERINTENDENT OF POLICE
4. THE EXECUTIVE ENGINEER, ROAD & BRIDGES
For Petitioner :SRI.P.R.VENKETESH
For Respondent :SRI.K.B.MOHANDAS,SC,THRISSUR CORPORATIO
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/06/2010
O R D E R
S. SIRI JAGAN, J.
– – – – – – – – – – – – – – – – – – – – – – –
W.P.(C)No. 1475 of 2010
– – – – – – – – – – – – – – – – – – – – – – –
Dated this the 3rd day of June, 2010
J U D G M E N T
The learned counsel for the petitioner submits that the
offending board has already been removed by the
Corporation and therefore the writ petition may be closed
as infructuous. Ordered accordingly.
S. SIRI JAGAN
JUDGE
shg/