High Court Kerala High Court

Mohammed Nazar vs The State Of Kerala on 29 October, 2010

Kerala High Court
Mohammed Nazar vs The State Of Kerala on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3904 of 2006(M)


1. MOHAMMED NAZAR, U.D.CLERK, KERALA
                      ...  Petitioner
2. SATHEESAN.V.S. U.D.CLERK, KERALA WATER
3. MOHANAKRISHNA SARMA, U.D.CLERK,
4. PREETHA.K.NAIR, U.D.CLERK,
5. GOPALAKRISHNAN.T. U.D.CLERK,
6. HARIDAS T.G. U.D.CLERK,
7. SREELATHA.R. U.D.CLERK,
8. USHA DEVI.R. U.D.CLERK, KERALA WATER
9. ANNIE ALEX, U.D.CLERK,

                        Vs



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

2. THE KERALA WATER AUTHORITY,

3. THE CHIEF ENGINEER(HRD),

                For Petitioner  :SRI.LIJI.J.VADAKEDOM

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL,SC,KWA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/10/2010

 O R D E R

S.SIRI JAGAN, J.

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

W.P(C).No.3904 of 2006

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

Dated this the 29th day of October, 2010

J U D G M E N T

Learned counsel for the petitioners submits that this writ petition

has become infructuous. Accordingly, this writ petition is dismissed as

infructuous.

Sd/-

sdk+ S.SIRI JAGAN, JUDGE

///True copy///

P.A. to Judge