High Court Kerala High Court

Mohammed Rabick Sardar vs Meeran Traders on 22 October, 2009

Kerala High Court
Mohammed Rabick Sardar vs Meeran Traders on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1445 of 2001(E)



1. MOHAMMED RABICK SARDAR
                      ...  Petitioner

                        Vs

1. MEERAN TRADERS
                       ...       Respondent

                For Petitioner  :SRI.S.V.BALAKRISHNA IYER (SR.)

                For Respondent  :SRI.RAJAN P.KALIYATH

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/10/2009

 O R D E R
                   S.S.SATHEESACHANDRAN, J.
                  -----------------------------------
                     C.R.P.No.1445 of 2001 - E
                    ---------------------------------
             Dated this the 22nd day of October, 2009

                               O R D E R

It is reported that the suit has been disposed of. The

revision is against an order passed in an interlocutory application

in such suit, and therefore it has become infructuous.

Revision is dismissed as infructuous.

S.S.SATHEESACHANDRAN,
JUDGE.

bkn/-