High Court Kerala High Court

P.D.Jose vs State Of Kerala on 14 August, 2007

Kerala High Court
P.D.Jose vs State Of Kerala on 14 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 22096 of 2002(E)


1. P.D.JOSE, S/O. P.V.DEVASSY,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HIGHER SECONDARY SCHOOL,

3. THE DISTRICT COLLECTOR CHAIRMAN,

4. ST.STEPHEN'S HIGHER SECONDARY SCHOOL,

5. T.V.JOSEPH MEMORIAL HIGH SCHOOL,

                For Petitioner  :SRI.M.R.RAJENDRAN NAIR (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :14/08/2007

 O R D E R
                       H.L.Dattu, C.J. & K.T.Sankaran, J.
                     ----------------------------------------------------
                          O.P.No.22096 of 2002-E
                     ----------------------------------------------------
                       Dated, this the 14th day of August, 2007

                                      JUDGMENT

H.L.Dattu, C.J.

Sri.Hari Raj, M.R., learned counsel appearing for the petitioner

submits that as on today, the reliefs sought for by the petitioner does not

survive for consideration of this Court.

2. Taking note of the submission made by the learned counsel,

the Original Petition is disposed of, as having become infructuous.

3. In view of the order passed in the Original Petition,

C.M.P.No.37896 of 2002 is also dismissed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-