Kerala High Court
Jomon Augustine vs State Of Kerala on 29 October, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13379 of 2010(V)
1. JOMON AUGUSTINE,
... Petitioner
2. JOYEES AUGUSTINE,
3. JENCE P.AUGUSTINE,
4. ARUN T.MOHAN, THOPPIL HOUSE,
Vs
1. STATE OF KERALA,
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
3. THE JOINT REGISTRAR OF CO-OPERATIVE
4. THE ASSISTANT REGISTRAR OF CO-OPERATIVE
5. THE BOARD OF DIRECTORS OF KADANAD
6. SMITHA JOSE,
7. MANO MANI.V.V.,
8. SOUMYA S.KUMAR,
For Petitioner :SRI.GEORGEKUTTY MATHEW
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/10/2010
O R D E R
C.T. RAVIKUMAR, J.
——————————————–
W.P.(C). NO.13379 of 2010
——————————————–
Dated this the 29th day of October, 2010
JUDGMENT
When this matter was taken up today, the learned counsel for the
petitioners submitted that the Writ Petition has become infructuous.
Accordingly, the Writ Petition is dismissed as infructuous.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO. 2
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO. 3