Kerala High Court
Maya Benchamin vs Kerala Public Service Commission on 17 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13534 of 2009(J)
1. MAYA BENCHAMIN, D/O.LATE BENCHAMIN,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION,
... Respondent
2. DISTRICT OFFICER,
3. STATE OF KERALA,
For Petitioner :SRI.T.M.RAMAN KARTHA
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/08/2009
O R D E R
P.N.RAVINDRAN, J.
—————————
W.P.(C) No. 13534 OF 2009
————————–
Dated this the 17th day of August, 2009
J U D G M E N T
Sri. T.M.Raman Kartha, the learned counsel appearing for the
petitioner, submits that the reliefs prayed for in this writ petition have
become infructuous. In the light of the said submission, this writ
petition is dismissed as infructuous.
P.N.RAVINDRAN, JUDGE
vps