High Court Kerala High Court

Supdtg. Engineer vs K.Ramachandran on 13 June, 2007

Kerala High Court
Supdtg. Engineer vs K.Ramachandran on 13 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1950 of 2001(E)



1. SUPDTG. ENGINEER,PWD(R&B),KOZHIKODE]
                      ...  Petitioner

                        Vs

1. K.RAMACHANDRAN
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.T.M.SREEDHARAN

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/06/2007

 O R D E R
                      H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                          ...................................................................................

                                     W.A. No. 1950    OF  2001

                  ...................................................................................

                                  Dated this the 13th June, 2007




                                            J U D G M E N T

H.L. Dattu, C.J.:

Learned Government Pleader would submit that in view of the

judgment of the Division Bench of this court in W.A. No. 404 of 2001

dated 01.08.2005, the reliefs sought for by the appellants in this Writ

Appeal, as on today, would not survive for consideration of this court.

2. Taking note of the submission made by the learned

Government Pleader, this Writ Appeal is disposed of as having become

infructuous. C.M.P.No. 4443 of 2001 is also disposed of.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk

H.L. DATTU, C.J. &

K.T. SANKARAN, J.

………………………………………………..

W.A. No. 1950 OF 2001

…………………………………………………

Dated this the 13th June, 2007

J U D G M E N T