IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9621 of 2009(W)
1. SAILESH KUMAR.T.,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY ITS
... Respondent
2. THE CONTROLLERS, LEGAL METROLOGY,
For Petitioner :SRI.S.MUHAMMED HANEEFF
For Respondent :DR.VINCENT PANIKULANGARA
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :22/05/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.9621 of 2009
--------------------------------------
Dated 22nd May, 2009
JUDGMENT
Sri.S.Muhammed Haneef, the learned counsel appearing
for the petitioner submits that the Government have revoked the order
of suspension and reinstated the petitioner in service. He also submits
that the petitioner has thereupon joined duty as Assistant Controller of
Legal Metrology in Malappuram District. The learned counsel for the
petitioner submits that in these circumstances no further orders are
called for in this writ petition and that it may be dismissed as
infructuous. The said submission is recorded and the writ petition is
dismissed as infructuous.
P.N.RAVINDRAN
Judge
TKS
P.N.RAVINDRAN, J.
————————————-
I.A.No.4871 of 2009 in
W.P.(C)No.9621 of 2009
————————————–
Dated 22nd May, 2009
ORDER
Dr.Vincent Panikulangara, the learned counsel appearing
for the applicant submits that the writ petitioner was placed under
suspension on a complaint filed by the applicant and therefore the
applicant is a necessary party in this writ petition. In the light of the
fact that the Government have revoked the order of suspension and
reinstated the petitioner in service, the request made by the applicant
cannot be entertained. The I.A. is accordingly closed.
P.N.RAVINDRAN
Judge
TKS