IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14527 of 2008(D)
1. USHAKUMARI.S. ,W/O. VINCENT
... Petitioner
2. VIJAYAN VATTAVILA, S/O. K.SUKUMARAN NAIR
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. SECRETARY
3. PARASSALA BLOCK PANCHAYATH, PARASSALA,
4. G.DHARMA MANI
5. L.VIJAYAN, VIJAYA BHAVAN
6. R.S. BIJU
For Petitioner :SRI.M.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = = = = = = = = = = =
No.14527 OF 2008 - D
= = =
Dated this the 3rd June 2008
J U D G M E N T
The subject matter of this writ petition is in relation to a no-
confidence motion that has to be moved on 14.5.2008 and by lapse
of time, the prayer in the writ petition has become infructuous.
However, the learned counsel for the petitioner submits that as
against respondents 4 to 6, the petitioner has moved the additional
7th respondent by filing O.P. Nos. 83, 84 and 85 of 2008 and that an
expeditious disposal of these petitions may be directed.
2. I heard the Standing Counsel who entered appearance on
behalf of the additional 7th respondent.
3. If as stated by the petitioner, the aforesaid petitions filed by
the 1st petitioner are pending, the additional 7th respondent shall
take steps for the expeditious disposal of the same.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-