Kerala High Court
C.A.Latheef vs Fazal on 12 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 999 of 1996(B)
1. C.A.LATHEEF
... Petitioner
Vs
1. FAZAL
... Respondent
For Petitioner :SRI.C.K.ARAVINDAKSHA MENON
For Respondent :SRI.K.G.SARATHKUMAR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :12/06/2009
O R D E R
P. BHAVADASAN, J.
- - - - - - - - - - - - - - - - - - - - -
S.A. No. 999 of 1996
- - - - - - - - - - - - - - - - - - - - -
Dated this the 12th day of June, 2009.
JUDGMENT
Learned counsel for the respondents submits that the
appeal has become infructuous. Hence the appeal is dismissed
as infructuous. If the appellants have a case that the matter has
not been settled, they can seek restoration of the appeal.
P. Bhavadasan,
Judge
sb.
P. BHAVADASAN, J.
– – – – – – – – – – – – – – – – – – – – –
S.A. No. 999 of 1996
– – – – – – – – – – – – – – – – – – – – –
JUDGMENT
12.6.2009.