Kerala High Court
Stanly Moses vs Mattayi Surendran on 11 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30460 of 2006(A)
1. STANLY MOSES, S/O.SAMUEL THOTTIYIL,
... Petitioner
2. JOY DAVID, S/O.SAMUEL THOTTIYIL,
3. REJINA CHRISTABLE,
4. NEENA GLADIS,
Vs
1. MATTAYI SURENDRAN, S/O.KAMALAKSHI AMMA,
... Respondent
2. MATTAYI RADHA, D/O.KAMALAKSHI AMMA,
3. MATTAYI SHOBHANA,
4. MATTAYI PRAKASAN,
5. PASTRATE COMMITTEE,
For Petitioner :SRI.P.T.MOHANKUMAR
For Respondent :SRI.V.K.BALACHANDRAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :11/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.30460 OF 2006
...........................................................
DATED THIS THE 11th JULY, 2007
J U D G M E N T
The registry reports that the final hearing of O.S.No.646 of 2005
was completed on 8.12.2006 and that the case was posted for
judgment to 14.12.2006.
2. The learned counsel for respondents 1 to 4 submits that as a
matter of fact the judgment was delivered decreeing the suit. The Writ
Petition has obviously become infructuous and the same will stand
dismissed on that basis.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-