IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 3763 of 2001(B)
1. RAVI
... Petitioner
Vs
1. THANKAM
... Respondent
For Petitioner :SRI.V.GIRI
For Respondent :SRI.P.SANTHALINGAM
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/06/2007
O R D E R
H.L. DATTU, C.J. & K.T. SANKARAN, J.
...................................................................................
W.A. No. 3763 OF 2001
...................................................................................
Dated this the 13th June, 2007
J U D G M E N T
H.L. Dattu, C.J.:
Learned counsel for the appellants would submit that the reliefs sought for
by the appellants in this Writ Appeal, as on today, would not survive for
consideration of this court.
2. Taking note of the submission made by the learned counsel for the
appellants, this Writ Appeal is disposed of as having become infructuous.
C.M.P.Nos. 8866 of 2001 and 8867 of 2001 are also disposed of.
Ordered accordingly.
H.L. DATTU,
CHIEF JUSTICE.
K.T. SANKARAN,
JUDGE.
lk
H.L. DATTU, C.J. &
K.T. SANKARAN, J.
………………………………………………..
W.A. No. 3763 OF 2001
…………………………………………………
Dated this the 13th June, 2007
J U D G M E N T