Kerala High Court
Sasi Eanadi vs State Of Kerala on 29 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2132 of 2008()
1. SASI EANADI
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :DR.VINCENT PANIKULANGARA
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :29/10/2008
O R D E R
H.L.Dattu,C.J. & A.K.Basheer,J.
------------------------------------------
W.A.No.2132 of 2008
-------------------------------------------
Dated, this the 29th October, 2008
JUDGMENT
H.L.Dattu,C.J.
Smt.Praisheel Prakasam, learned counsel appearing for the
appellant, submits, that, as on today nothing survives in this Writ Appeal
for our consideration and decision.
(2) Taking note of the submission made by the learned
counsel, the Writ Appeal is disposed of, as having become unnecessary.
Ordered accordingly.
H.L.Dattu
Chief Justice
A.K.Basheer
Judge
vku/-