Kerala High Court
K.Shyamalakumari vs Union Of India on 24 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 26283 of 2002(D)
1. K.SHYAMALAKUMARI,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
2. FOOD CORPORATION OF INDIA,
3. ZONAL MANAGER,
4. R.MAHALINGAM, C/O. ZONAL MANAGER,
5. K.LALITHAMBAL, C/O. ZONAL MANAGER,
For Petitioner :SRI.KMV.PANDALAI
For Respondent :SRI.N.M.JAMES, ADDL.CGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/02/2009
O R D E R
S.SIRI JAGAN, J.
==================
O.P.No. 26283 of 2002
==================
Dated this the 24th day of February, 2009
J U D G M E N T
Learned counsel for the petitioner submits that this original
petition has become infructuous. Accordingly, this original petition is
dismissed as infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
S.SIRI JAGAN, J.
==================
O.P.No. 26283 of 2002-D
==================
J U D G M E N T
24th February, 2009