High Court Kerala High Court

Kamala Bai vs The State Of Kerala on 7 June, 2007

Kerala High Court
Kamala Bai vs The State Of Kerala on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1711 of 2002()


1. KAMALA BAI, W/O. PURUSHOTHAMAN,
                      ...  Petitioner
2. SUNITHA B.S. W/O. ANANDAN,
3. REEJA P.S., D/O. SUKESHINI, KURASSERIL

                        Vs



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

2. DIRECTOF OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER OF HEALTH

4. THE SUPERINTENDENT, SANATORIUM FOR CHEST

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/06/2007

 O R D E R


                           K.S.Radhakrishnan

                                     &

                          Antony Dominic, JJ.

                ========================

                         W.A.No.1711 of 2002

                ========================


                Dated this the  7th  day of June, 2007.


                               JUDGMENT

Radhakrishnan,J.

Learned counsel for the appellants submits that this Writ Appeal

has become infructuous and that it can be dismissed. Accordingly, this

Writ Appeal is dismissed as infructuous.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 8/6