High Court Kerala High Court

K.Gopinathan vs The State Of Kerala on 15 November, 2010

Kerala High Court
K.Gopinathan vs The State Of Kerala on 15 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6106 of 2010(K)


1. K.GOPINATHAN, S/O. P.KRISHNA NAMBIAR,
                      ...  Petitioner

                        Vs



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

2. THE KERALA STATE CONSTRUCTION CORPN.

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

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

 Dated :15/11/2010

 O R D E R

T.R. RAMACHANDRAN NAIR, J.

~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). Nos.6106/2010-K & 6862/2010-G
~~~~~~~~~~~~~~~~~~~~~~~~~~~

Dated this the 15th day of November, 2010

J U D G M E N T

The learned counsel for the petitioners submitted that

the petitioners herein have received the benefits claimed

and, therefore, no further reliefs are called for. Hence,

the writ petitions are dismissed as infructuous.

(T.R. Ramachandran Nair, Judge.)

ms