IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 22504 of 1998(D)
1. THE MG.PARTNER M/S.INTERNATIONAL SHIPPIN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/09/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.22504 of 1998-D
----------------------------------------------
Dated, this the 12th day of September, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.K.V.Gopinathan Nair, learned counsel appearing for the
petitioner submits that as on today, the reliefs sought for by the petitioner does
not survive for consideration of this court.
2. Taking note of the submission made by the learned counsel,
the Original Petition is disposed of, as having become infructuous.
3. In view of the order passed in the Original Petition, the reliefs
sought in C.M.P.No.39660 of 1998 need not be considered by this Court.
Accordingly, the said C.M.P. is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-