Kerala High Court
P.J.Eapen vs The Government Of India on 4 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 530 of 2002()
1. P.J.EAPEN, CHERADY HOUSE,
... Petitioner
Vs
1. THE GOVERNMENT OF INDIA, REP. BY THE
... Respondent
2. REGISTRAR OF COMPANIES KERALA,
For Petitioner :SRI.P.SURESH
For Respondent :SRI.V.V.SIDHARTHAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :04/11/2009
O R D E R
PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
------------------------
C.R.P.No. 530 OF 2002
------------------------
Dated this the 4th day of November, 2009
O R D E R
Pius C.Kuriakose, J.
it is submitted by Sri.P.Suresh, learned counsel for the
revision petitioner, that the tenant has already vacated the
building. Hence this CRP is dismissed as infructuous. No costs.
PIUS C.KURIAKOSE,JUDGE
K.SURENDRA MOHAN, JUDGE
dpk
WPC.No. 2
PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.
————————
C.R.P.No. 530 OF 2002
————————
O R D E R
4th November, 2009