Kerala High Court
Sheela Joy vs The Managing Director on 19 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2075 of 2007(V)
1. SHEELA JOY, PAYYAPPILY,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. KERALA WATER AUTHORITY,
For Petitioner :SRI.C.P.SAJI
For Respondent :SRI.J.KRISHNA KUMAR, SC, KWA
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :19/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.2075 OF 2007
-------------------------------------------
Dated this the 19th day of March, 2010
JUDGMENT
Learned counsel for the respondents states that the
impugned transfer order Ext.P2 has been cancelled subsequently
as per order dated 21.2.2007 issued by the secretary-in-charge
of the Deputy Chief Engineer, Kerala Water Authority. The writ
petition has become infructuous and hence closed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.23/03.