IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 156 of 2001(W)
1. STATE OF KERALA
... Petitioner
Vs
1. K.E.LEELAMMA
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.ALEX GEORGE
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
Dated :06/12/2006
O R D E R
K.A.ABDUL GAFOOR, J.
---------------------------
C.M.P.NO.16610 OF 2001
& R.P.NO.156 OF 2001
in O.P.NO.9223 of 1999
---------------------------
Dated this the 6th day of December, 2006.
O R D E R
By this time, the writ petitioner
would have retired from service, going by
the age disclosed in the affidavit filed
along with the writ petition. Therefore,
nothing survives in this review petition.
Hence, there is no need to condone the
delay in filing the review petition.
C.M.P.NO.32930/01 and the review petition
are accordingly dismissed.
Sd/-
(K.A.ABDUL GAFOOR)
JUDGE
sk/
//true copy//
P.S. To Judge.
K.A.ABDUL GAFOOR , J.
—————————————-
C.M.P.NO.16610 OF 2001
& R.P.NO.156 OF 2001
in O.P.NO.9223 of 1999
O R D E R
6th December, 2006.
————————————————