Kerala High Court
Smt.Sarada vs Asst. Engineer on 23 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30198 of 2004(T)
1. SMT.SARADA, W/O.LATE ANIYAN,
... Petitioner
Vs
1. ASST. ENGINEER, ELECTRICAL SECTION,
... Respondent
2. KERALA STATE ELECTRICITY BOARD,
3. DEPUTY TAHSILDAR (R.R.),
4. T.A.BABU, S/O.LATE ANIYAN,
For Petitioner :SRI.DILIP J. AKKARA
For Respondent :SRI.K.S.ANIL, SC, KSEB
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :23/05/2008
O R D E R
C.N. RAMACHANDRAN NAIR, J.
——————————————–
W.P.C. NO. 30198 OF 2004
——————————————–
Dated this the 23rd day of May, 2008
JUDGMENT
Since respondents’ counsel submitted that arrears are cleared by
the petitioner, W.P. has become infructuous and it is closed
accordingly.
(C.N. RAMACHANDRAN NAIR)
Judge
kk
2