IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1267 of 2005(A)
1. M.R.SASIDHARAN, AGED 53,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DEPUTY INSPECTOR GENERAL OF POLICE,
3. MR.PREM KUMAR,
For Petitioner :SRI.VARGHESE C.KURIAKOSE
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :28/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 1267 of 2005
--------------------------
Dated this the 28th July, 2008
J U D G M E N T
Learned Senior Government Pleader
Sri.Nandakumar places before me a copy of the
proceedings of the Deputy Inspector General of
Police, Trissur Range, which shows that the adverse
remarks against the petitioner were subsequently
expunged. His case was re-examined by the DPB
held on 20.2.2006 and he was included in the
supplementary list of Head Constables (GE) fit for
promotion as Asst. Sub Inspector of Police (GE) for
the year 2003 as Serial No.64(a). He has been
subsequently promoted also.
In the circumstances, the writ petition has
rendered infructuous. Accordingly, the writ petition
is dismissed as infructuous.
(V.GIRI, JUDGE)
ma