High Court Kerala High Court

Tharian P. John vs State Of Kerala on 25 August, 2009

Kerala High Court
Tharian P. John vs State Of Kerala on 25 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14152 of 2007(I)


1. THARIAN P. JOHN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER,

3. THE DEPUTY COMMISSIONER,

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/08/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                           ---------------------------
                       W.P.(C) No. 14152 OF 2007
                           --------------------------
                Dated this the 25th day of August, 2009

                            J U D G M E N T

Dr.K.P.Satheesan, the learned counsel appearing for the

petitioner, submits that as orders have already been passed on

Ext.P9 appeal finally disposing of the same, the reliefs prayed for in

this writ petition have become infructuous. He submits that the writ

petition may be closed as infructuous reserving liberty with the

petitioner to challenge the order passed by the Government on

Ext.P9 appeal, in other appropriate proceedings.

In the light of the said submission, this writ petition is dismissed

as infructuous reserving liberty with the petitioner to challenge the

order passed by the Government on Ext.P9 appeal, in other

appropriate proceedings.

P.N.RAVINDRAN, JUDGE

vps