High Court Kerala High Court

Santhosh Kumar vs Stae Of Kerala on 3 December, 2007

Kerala High Court
Santhosh Kumar vs Stae Of Kerala on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1613 of 2001(B)



1. SANTHOSH KUMAR
                      ...  Petitioner

                        Vs

1. STAE OF KERALA
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/12/2007

 O R D E R
     K.S.RADHAKRISHNAN & T.R.RAMACHANDRAN NAIR, JJ.
                  ---------------------------------
            W.A.No.1613/01, O.P.No.13453/01
                     & O.P.No.13327/01
                ------------------------------------
          Dated this the 3rd day of December, 2007

                           JUDGMENT

Radhakrishnan, J.

A statement has been filed on behalf of the department of

Agriculture in O.P.No.13453/01. It is stated that the impugned

order – Ext.P7 has been subsequently cancelled. In such

circumstances, writ appeal as well as original petitions have

become infructuous. Hence Writ Appeal and Original Petitions

are dismissed as infructuous.

K.S.RADHAKRISHNAN
JUDGE

T.R.RAMACHANDRAN NAIR
JUDGE
sv.