IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14366 of 2007(I)
1. M.G. VASUNDARAN, AGED 55 YEARS,
... Petitioner
Vs
1. THE CHIEF ENGINEER,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :06/11/2008
O R D E R
P.N.Ravindran, J.
=====================
W.P(C).No.14366 of 2007
=====================
Dated this the 6th day of November, 2008.
JUDGMENT
The learned counsel appearing for the petitioner submits that the
petitioner has retired from service on 31.5.2007 on attaining the age of
superannuation and that the Writ Petition has become infructuous. The
learned counsel for the petitioner further submits that leaving open the
petitioner’s contentions and his right to contest the disciplinary
proceedings already initiated against him, the Writ Petition may be closed
as infructuous. The said submission is recorded and the Writ Petition is
closed as infructuous leaving open the petitioner’s contentions and
reserving liberty with him to defend the disciplinary proceedings already
initiated against him.
P.N.Ravindran,
Judge.
ess 13/11