Kerala High Court
T.A. Gopi vs The State Of Kerala on 23 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37113 of 2009(H)
1. T.A. GOPI, S/O. APPU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTIONS,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE MANAGER,
5. SRI.V.N. BHASKARAN, HEADMASTER,
For Petitioner :SRI.P.RAMACHANDRAN
For Respondent :SRI.V.A.MUHAMMED
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/02/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 37113/2009
==================
Dated this the 23rd day of February, 2010
J U D G M E N T
The learned counsel for the petitioner submits that he has
received information to the effect that, subsequently the DPI has
passed an order placing the 5th respondent under suspension. This is
not disputed by the counsel for the 5th respondent. In the above
circumstances, it is not necessary to consider the writ petition on
merits, since the petitioner’s grievance is non-implementation of
Ext.P7 order for suspension of the 5th respondent. Accordingly, this
writ petition is closed.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge