Kerala High Court
R.Jayan vs P.Jayasree on 15 June, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Mat.Appeal.No. 301 of 2009()
1. R.JAYAN, S/O.P.RAVEENDRAN NAIR,
... Petitioner
Vs
1. P.JAYASREE, D/O.M.G.PARAMESWARA PANICKAR
... Respondent
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :15/06/2009
O R D E R
R.BASANT &
M.C.HARIRANI, JJ.
* * * * * * * * * * * * *
Mat.Appeal Nos.301 & 302 of 2009
----------------------------------------
Dated this the 15th day of June 2009
J U D G M E N T
BASANT,J
The learned counsel for the appellant submits that
inasmuch as respondent/wife has expired subsequent to the
impugned order, these appeals are not pressed. Request
accepted. Mat.Appeal Nos.301 & 302 of 2009 are dismissed as
not pressed in view of the demise of the respondent/wife. Copy
of the judgment produced in Mat.Appeal Nos.301 and 302 of
2009 shall forthwith be returned to the learned counsel for the
appellant.
(R.BASANT, JUDGE)
(M.C.HARIRANI, JUDGE)
jsr
W.P.(Crl)No. 2
W.P.(Crl)No. 3
R.BASANT &C.T.RAVIKUMAR, JJ.
.No. of 200
ORDER/JUDGMENT
06/02/2009