Kerala High Court
Fathimma Memorial Educational … vs Dr.C. Gopinatha Pillai on 9 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con Case(C) No. 60 of 2007(S)
1. FATHIMMA MEMORIAL EDUCATIONAL TRUST,
... Petitioner
Vs
1. DR.C. GOPINATHA PILLAI, AGED AND
... Respondent
2. DR.P.P. MOHAMMED, AGED AND NAME OF
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :09/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
Cont.Case (C) . NO. 60 OF 2007 S
----------------------------------------------------
Dated this the 9th July, 2007
JUDGMENT
H.L.DATTU, C.J.
Learned counsel, Sri.T.R.Ravi, appearing for the petitioner submits
that as on today, the reliefs sought for by the petitioner do not survive for
consideration of this Court.
2. Taking note of the submission made by the learned counsel, the
Contempt Case is disposed of, as having become infructuous.
Ordered accfordingly.
(H.L.DATTU)
Chief Justice
(K.T.SANKARAN)
Judge
ahz/