High Court Kerala High Court

Rajamma T.N. vs Bharath Sanchar Nigam Ltd on 6 February, 2007

Kerala High Court
Rajamma T.N. vs Bharath Sanchar Nigam Ltd on 6 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32231 of 2006(K)


1. RAJAMMA T.N., W/O.K.V.SASIDHARAN,
                      ...  Petitioner

                        Vs



1. BHARATH SANCHAR NIGAM LTD.,
                       ...       Respondent

2. THE PRINCIPAL GENERAL MANAGER,

3. THE ASSISTANT GENERAL MANAGER,

4. THE DIVISIONAL ENGINEER,

                For Petitioner  :DR.V.N.SANKARJEE

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

The Hon'ble MR. Justice K.K.DENESAN

 Dated :06/02/2007

 O R D E R
                         K.K. DENESAN, J.



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

                   W.P.(C) No.32231 OF 2006 K

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



                Dated this the 6th February, 2007



                          J U D G M E N T

Counsel for the petitioner submits that pursuant

to the interim order passed by this Court on 12-12-2006

the petitioner has been relieved from the present post

and the writ petition has become infructuous. The

above submission is recorded and the writ petition is

closed.

K.K. DENESAN

JUDGE

jan/