IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1745 of 2007()
1. THE UNION OF INDIA,
... Petitioner
2. OFFICER IN-CHARGE RECORDS,
Vs
1. P. KRISHNAN KUTTY,
... Respondent
For Petitioner :SRI.V.JAYAPRADEEP
For Respondent : No Appearance
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/07/2007
O R D E R
K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
===============================
W.A. NO. 1745 OF 2007
======================
Dated this the 31st day of July, 2007
J U D G M E N T
Radhakrishnan, J.
When the matter came up for hearing, counsel for the
respondent brought to our knowledge the order passed by this
court in Con.Case(C) No.1335 of 2006, wherein there is a
reference to a Fax message received from the Defence Ministry
stating that the judgment has been complied with. We therefore
find no reason to entertain this appeal. However, we make it clear
that the findings entered by the learned Judge, would not be
treated as a precedent.
Writ appeal is disposed of as above.
K.S.RADHAKRISHNAN, JUDGE.
ANTONY DOMINIC, JUDGE.
Rp