Kerala High Court
Sreekumar Y vs State Of Kerala on 25 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2058 of 2007()
1. SREEKUMAR Y.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE REGISTRAR GENERAL,
For Petitioner :SRI.P.SREEKUMAR
For Respondent :SRI.KRB.KAIMAL (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :25/06/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
V.K. MOHANAN, JJ.
--------------------------------------------
W.A.No. 2058 OF 2007
--------------------------------------------
Dated this the 25th day of June, 2008
JUDGMENT
Ramachandran Nair,J.
Even though petitioner was allowed to participate in the
examination under interim orders of this Court , petitioner could not
succeed. Therefore W.A. has become infructuous and is closed
accordingly.
(C.N.RAMACHANDRAN NAIR)
Judge.
(V. K. MOHANAN)
Judge.
kk
2