Kerala High Court
Sudheer vs State Of Kerala on 18 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37278 of 2008(K)
1. SUDHEER, S/O.ABDUL RAHMAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE ADVISORY BOARD, KERALA ANTISOCIAL
For Petitioner :SRI.SURIN GEORGE IPE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :18/06/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No. 37278 of 2008
-----------------------------------------
Dated this the 18th day of June, 2010
JUDGMENT
Sri.Surin George Ipe, the learned counsel appearing for the
petitioner submits that the writ petition has become infructuous
by efflux of time. In the light of the above submission, the writ
petition is dismissed as infructuous.
P.N.RAVINDRAN,
Judge.
ttb.