Kerala High Court
P.K. Sasi vs Union Of India Rep. By Its on 3 February, 2011
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19720 of 2005(S)
1. P.K. SASI, S/O. P.C. KARUPPAN,
... Petitioner
Vs
1. UNION OF INDIA REP. BY ITS
... Respondent
2. THE FLAG OFFICER COMMANDING IN CHIEF,
3. OFFICE OF THE COMMODORE SUPERINTENDENT
4. K.V.RAMANAN, LASCAR I,
5. M.K. PRABHAKARAN, LASCAR I,
6. C.R. HARIDAS, LASCAR I,
7. A. SOMAN, LASCAR I,
For Petitioner :SRI.P.P.JACOB
For Respondent :SRI.K.C.SANTHOSH KUMAR, ADDL.CGSC
The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :03/02/2011
O R D E R
A.K.BASHEER & P.Q.BARKATH ALI, JJ.
—————————————–
W.P.(C) NO.19720 OF 2005
—————————————-
Dated this the 3rd day of February, 2011.
JUDGMENT
A.K.BASHEER, J.
When this case is taken up for consideration learned counsel
for the petitioner submits that the writ petition has become
infructuous.
The above submission is recorded and writ petition is
dismissed as not pressed.
A.K.BASHEER, JUDGE
P.Q.BARKATH ALI, JUDGE
mns