High Court Kerala High Court

S.Baby Das vs The State Of Kerala on 16 August, 2007

Kerala High Court
S.Baby Das vs The State Of Kerala on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 10425 of 2001(N)



1. S.BABY DAS
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.K.CHANDRA MOHANDAS

                For Respondent  :SRI.R.ANILKUMAR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :16/08/2007

 O R D E R
                      H.L.Dattu, C.J. & K.T.Sankaran, J.
                    ----------------------------------------------------
                         O.P.No.10425 of 2001-N
                    ----------------------------------------------------
                    Dated, this the 14th day of August, 2007

                                     JUDGMENT

H.L.Dattu, C.J.

As on today, in our view, the reliefs sought for by the petitioner

does not survive for consideration of this Court. Therefore, the Original Petition

is disposed of, as having become unnecessary.

In view of the order passed in the Original Petition, the reliefs

sought in C.M.P.No.16725 of 2001 need not be considered by this Court.

Accordingly, the said C.M.P. is also rejected.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-