Kerala High Court
Alagappa Textiles (Cochin) Mills vs The Deputy Commissioner Of … on 11 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 36807 of 2002(F)
1. ALAGAPPA TEXTILES (COCHIN) MILLS
... Petitioner
Vs
1. THE DEPUTY COMMISSIONER OF CENTRAL
... Respondent
For Petitioner :SRI.U.K.RAMAKRISHNAN (SR.)
For Respondent :SRI.P.S.SREEDHARAN PILLAI, SCGSC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :11/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 36807 of 2002
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 11th February, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that in view of the
interim orders passed and subsequent events, the original petition
has become infructuous.
Accordingly, the original petition is dismissed as infructuous.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.