High Court Kerala High Court

The Secretary vs Kerala Lok Ayukta on 23 February, 2010

Kerala High Court
The Secretary vs Kerala Lok Ayukta on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1924 of 2010(M)


1. THE SECRETARY, KERALA STATE KHADI &
                      ...  Petitioner
2. THE PROJECT OFFICER, KHADI AND VILLAGE

                        Vs



1. KERALA LOK AYUKTA, LEGISLATURE COMPLEX,
                       ...       Respondent

2. V.DHYANASUDHAN, AGED 45 YEARS,

3. THAHASILDAR (RR), REVENUE RECOVERY UNIT,

                For Petitioner  :SRI.K.P.HARISH

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/02/2010

 O R D E R

T.R.RAMACHANDRAN NAIR, J.

“““““““““““““““““““““““““““`
W.P.(C) No. 1924 of 2010 M
“““““““““““““““““““““““““““`
Dated this the 23rd day of February, 2010

J U D G M E N T

The learned counsel for the petitioner submitted that

the second respondent has already cleared all the dues and the

documents have been released. It is not necessary to adjudicate

the order passed by the Lok Ayukta. The writ petition is dismissed

as not pressed.

(T.R.RAMACHANDRAN NAIR, JUDGE)

aks