High Court Kerala High Court

Pramod Kumar C vs The State Of Kerala on 7 June, 2010

Kerala High Court
Pramod Kumar C vs The State Of Kerala on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28566 of 2003(A)


1. PRAMOD KUMAR C.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. DEPUTY DIRECTOR OF EDUCATION,

3. SANTHOSH MATHEW, LOWER DIVISION CLERK,

                For Petitioner  :SMT.LEKHA SURESH

                For Respondent  :SRI.KALEESWARAM RAJ

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :07/06/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                -----------------------------------------
                      W.P(C)No.28566 of 2003
                -----------------------------------------
                Dated this the 7th day of June, 2010

                              JUDGMENT

Learned counsel on both sides submit that the petitioner has

since been appointed as Lower Division Clerk under the dying-in-

harness scheme. In such circumstances I am of the opinion that no

further orders are called for in this writ petition. It is accordingly

closed as infructuous.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————
W.P(C)No.28566 of 2003

—————————-

JUDGMENT

7th June, 2010