IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 4038 of 2001(E)
1. PREETHA.C.K.
... Petitioner
Vs
1. THE KERALA PUBLIC SERVICE COMMISSION
... Respondent
For Petitioner :SRI.C.KRISHNAN(KANNUR)
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/09/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.4038 of 2001-E
----------------------------------------------
Dated, this the 5th day of September, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.A.Mohamed Mustaque, learned counsel appearing for the
petitioners submits that as on today, the reliefs sought for by the petitioners
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 unnecessary.
3. In view of the order passed in the Original Petition, the reliefs
sought in C.M.P.No.6638 of 2001 need not be considered by this Court.
Accordingly, the said C.M.P. is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-