High Court Kerala High Court

M.P.Vijayan vs State Of Kerala on 12 August, 2009

Kerala High Court
M.P.Vijayan vs State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19871 of 2007(N)


1. M.P.VIJAYAN, AGED 48, S/O. PADMANABHAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE SPECIAL DEPUTY TAHSILDAR (R.R.),

3. MANAGER,

4. MR. SUNNY MATHEW, AGED 40, S/O. MATHEW,

5. AJITH KUMAR P.T., AGED 36 YEARS,

                For Petitioner  :SRI.V.RAJENDRAN (PERUMBAVOOR)

                For Respondent  :SRI.M.L.SAJEEVAN, SC, KSFE LTD.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2009

 O R D E R

S. Siri Jagan, J.

=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
W. P (C) No. 19871 of 2007
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 12th August, 2009.

J U D G M E N T

Learned counsel for the petitioner submits that the writ petition

has become infructuous. Accordingly, the writ petition is dismissed as

infructuous.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.