Kerala High Court
S.Krishnan Namboothiri vs Travancore Devaswom Board on 25 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18297 of 2009(F)
1. S.KRISHNAN NAMBOOTHIRI,
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD
... Respondent
2. DEVASWOM COMMISSIONER, OFFICE OF THE
3. ASSISTANT DEVASWOM COMMISSIONER,
4. UNNIKRISHNAN NAMBOOTHIRI,
5. G.VISHNU NAMBOOTHIRI, MELSANTHI,
For Petitioner :SRI.S.SUBHASH CHAND
For Respondent :SRI.P.G.PARAMESWARA PANICKER
The Hon'ble MR. Justice V.GIRI
Dated :25/09/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 18297 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 25th day of September 2009.
JUDGMENT
This writ petition is closed in the light of the order dated
03.07.2009, making the same absolute. It is made clear that
disposal of this writ petition will not disable the petitioner from
taking further contentions as regards the alleged noncompliance
with the directions issued as per the interim order.
(V.GIRI)
JUDGE
kkms/