IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11315 of 2008(V)
1. SATHEESAN, S/O. PONNAPPANASARI,
... Petitioner
Vs
1. THE TRAVANCORE DEVASWOM BOARD,
... Respondent
2. THE COMMISSIONER,
3. THE DEPUTY COMMISSIONER,
4. THE ASSISTANT COMMISSIONER,
5. THE SUB GROUP OFFICER,
6. SIVAKUMAR, S/O. SUBBAYYANASARI,
7. NARAYANARU RUDRARU,
For Petitioner :SRI.J.S.AJITHKUMAR
For Respondent :SRI.D.SREEKUMAR, SC, TDB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :14/09/2010
O R D E R
THOTTATHIL.B.RADHAKRISHNAN & P.BHAVADASAN, JJ.
————————————————————————
WP(C) No.11315 of 2008-V
————————————————————————
Dated 14th September 2010
Judgment
Thottathil.B.Radhakrishnan, J.
The learned counsel for the petitioner states that
in the light of the fact that his client was kept away from
performing the duties of santhi only for four days, the
matter has become infructuous. Accordingly, the Writ
Petition is closed as infructuous.
THOTTATHIL.B.RADHAKRISHNAN,
JUDGE
P.BHAVADASAN, JUDGE
sta
2