Kerala High Court
John.P.V vs State Of Kerala on 19 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14501 of 2008(B)
1. JOHN.P.V.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DISTRICT MEDICAL OFFICER,KOTTAYAM
3. THE SUPERINTENDENT, DISTRICT HOSPITAL,
For Petitioner :SRI.K.GOPALAKRISHNA KURUP
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/01/2009
O R D E R
T.R. Ramachandran Nair, J.
– – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C) Nos. 14501, 14511,
26645 & 33523 of 2008
– – – – — – – – – – – – – – – – – – – – – – – – –
Dated this the 19th day of January, 2009.
JUDGMENT
Learned counsel for the petitioners submit that these writ petitions
have become infructuous.
Therefore, the writ petitions are dismissed as infructuous
(T.R. Ramachandran Nair, Judge.)
kav/