High Court Kerala High Court

Kavitha A.C. vs State Of Kerala on 28 February, 2007

Kerala High Court
Kavitha A.C. vs State Of Kerala on 28 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 15415 of 2003(I)


1. KAVITHA A.C., HOUSE NO. 18/426,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTOR, HIGHER SECONDARY DIRECTORATE

3. THE PRINCIPAL, GOVERNMENT HIGHER

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :28/02/2007

 O R D E R

C.N.RAMACHANDRAN NAIR, J.

———————————–

O.P. No. 15415 of 2003

————————-

Dated, this the 28th day of February, 2007

J U D G M E N T

Since the learned Government Pleader reported that the

petitioner was terminated from service even before filing of this

original petition, this original petition is closed.

(C.N.RAMACHANDRAN NAIR, JUDGE.)

jg