IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1157 of 2004()
1. KADUTHURUTHY CO-OPERATIVE RUBBER
... Petitioner
Vs
1. P.T. ABRAHAM, MEMBER, KADUTHURUTHY
... Respondent
2. THE REGISTRAR OF CO-OPERATIVE
3. THE RETURNING OFFICER, KADUTHURUTHY
For Petitioner :SRI.T.R.HARIKUMAR
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :11/07/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
--------------------------------------------------------------
W.A.Nos.1157 of 2004-A & 1178 of 2004
--------------------------------------------------------------
Dated, this the 11th day of July 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.T.R.Harikumar and Sri.N.Nandakumara Menon, learned
counsel appearing for the appellant in the respective appeals submit that as on
today, the reliefs sought for by the appellant does not survive for consideration
of this court.
2. Taking note of the submission made by the learned counsel,
the Writ Appeals are disposed of, as having become infructuous.
3. In view of the order passed in the Writ Appeals, the reliefs
sought in I.A.No.2094 of 2004 in W.A.No.1157 of 2004 need not be considered
by this Court. Accordingly, the said Interlocutory Application is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-