Kerala High Court
K.Mohammed Abdulrahman vs The State Of Kerala on 2 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8558 of 2009(L)
1. K.MOHAMMED ABDULRAHMAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE ASSISTANT EDUCATIONAL OFFICER,
For Petitioner :SRI.BINOY VASUDEVAN
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/06/2009
O R D E R
S.R.BANNURMATH, C.J. & KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.8558 of 2009
----------------------------------------------
Dated 2nd June, 2009.
J U D G M E N T
Kurian Joseph, J.
It is submitted that the writ petition has become
infructuous. It is accordingly dismissed.
S.R.BANNURMATH,
Chief Justice.
KURIAN JOSEPH,
Judge.
tgs
S.R.BANNURMATH, C. J. &
KURIAN JOSEPH, J.
———————————————-
W.P.(C) No.8558 of 2009
———————————————-
J U D G M E N T
Dated 2nd June, 2009.