Kerala High Court
K.K.Viswanathan vs Kerala State Electricity Board on 30 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29357 of 2004(T)
1. K.K.VISWANATHAN, VISWA VILLA,
... Petitioner
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
For Petitioner :DR.K.P.SATHEESAN
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice K.M.JOSEPH
Dated :30/05/2008
O R D E R
K.M.JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – –
W.P. (C) No. 29357 of 2004
– – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 30th day of May, 2008
JUDGMENT
Learned counsel for the petitioner submits that the Writ
Petition has become infructuous. Hence the Writ Petition is dismissed as
infructuous.
(K.M. JOSEPH, JUDGE)
sb