High Court Kerala High Court

Rajappan Achari vs The Additional District … on 23 December, 2010

Kerala High Court
Rajappan Achari vs The Additional District … on 23 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 752 of 2008(M)


1. RAJAPPAN ACHARI,
                      ...  Petitioner

                        Vs



1. THE ADDITIONAL DISTRICT MAGISTRATE,
                       ...       Respondent

2. THE ASSISTANT EXECUTIVE ENGINEER,

3. SASIDHARAN ACHARI,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.P.P.THAJUDEEN, SC, K.S.E.B

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/12/2010

 O R D E R

T.R.RAMACHANDRAN NAIR,J.

————————————-
W.P.(C)No.752 Of 2008

—————————————————–
DATED THIS THE 23rd DAY OF DECEMBER, 2010

J U D G M E N T

The learned counsel for the petitioner submitted that the

Writ Petition has become infructuous. The Writ Petition is

accordingly dismissed as infructuous.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE)

dsn