Kerala High Court
T.Johnson vs The Assistant Engineer on 8 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5011 of 2007(V)
1. T.JOHNSON, PROPREITOR,
... Petitioner
Vs
1. THE ASSISTANT ENGINEER,
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent :SMT.AMBIKA DEVI, SC, KWA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/06/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.5011 of 2007
==================
Dated this the 8th day of June, 2009
J U D G M E N T
Learned counsel for the petitioner submits that this writ petition
has become infructuous. Accordingly, this writ petition is dismissed as
infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge