High Court Kerala High Court

K.Sarathkumar vs Kerala State Electricity Board on 29 July, 2008

Kerala High Court
K.Sarathkumar vs Kerala State Electricity Board on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 7114 of 2002(V)


1. K.SARATHKUMAR, AGED 29 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M).

                For Petitioner  :SRI.H.B.SHENOY

                For Respondent  :S C,K S E B.(SRI.N.D.PREMACHANDRAN)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/07/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
O.P. No. 7114 of 2002 – V

—————————————
Dated this the 29th day of July, 2008

Judgment

Koshy,J.

When the case came up for hearing, it was submitted

that the petitioner might have got employment subsequently.

However, we note that in view of the interim order passed on

12.7.2002, we are of the view that no further orders are necessary.

The writ petition is disposed of accordingly.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.Nos. 1273, 1274 & 1277/2003 2

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-

W.A. No./2003

————————————-

Judgment

Dated:29th July, 2008