High Court Kerala High Court

Sreevidhya P vs Deputy Director Of Education on 18 June, 2007

Kerala High Court
Sreevidhya P vs Deputy Director Of Education on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11207 of 2007(H)


1. SREEVIDHYA P,W/O.SUNIL K,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. STATE OF KERALA REPRESENTED BY

4. PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice A.K.BASHEER

 Dated :18/06/2007

 O R D E R
                          A.K. BASHEER, J.
                          --------------------------
                     W.P.(C). NO. 11207 OF 2007
                             ---------------------

                Dated this the 18th day of June, 2007

                            J U D G M E N T

By efflux of time, the prayer sought for in the writ petition has

become infructuous. It is brought to my notice that the validity of the

ranked list had already expired on June 15, 2007. The counter

affidavit and the additional counter affidavit filed by the respondents

also indicate that the prayer made by the petitioner cannot be

sustained. Anyhow, I do not propose to deal with the merit of the

contentions raised by the petitioner at this belated stage. In the

changed scenario, I am of the view that no further observations are

necessary in this writ petition. It is accordingly closed.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007