High Court Kerala High Court

Smt.V.P.Rugmani Amma vs State Of Kerala on 23 July, 2007

Kerala High Court
Smt.V.P.Rugmani Amma vs State Of Kerala on 23 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11984 of 2005(B)


1. SMT.V.P.RUGMANI AMMA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :23/07/2007

 O R D E R
                        PIUS C. KURIAKOSE, J.
                          -------------------------------
                       W.P.(C) No.11984 OF 2005
                        -----------------------------------
                  Dated this the 23rd day of July, 2007

                                 JUDGMENT

Sri.George Cherian, learned counsel for the petitioner submits

that in view of the interim order dt.08.04.05 somebody else has been

appointed as prosecutor in the petitioner’s place. Thus the interim order

grants to the petitioner the relief which he could have aspired for in the

Writ Petition. The Writ Petition will stand disposed of in view of the

interim order dt.08.04.05.




                                          PIUS C. KURIAKOSE, JUDGE
btt

WPC    2