High Court Kerala High Court

T.K. Mohammed vs Koothuparamba Municipality on 28 July, 2010

Kerala High Court
T.K. Mohammed vs Koothuparamba Municipality on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5750 of 2004(H)


1. T.K. MOHAMMED, `FATHIMAS', NEAR SBI,
                      ...  Petitioner
2. P.M. MOHAMMED RUFAID, DO.

                        Vs



1. KOOTHUPARAMBA MUNICIPALITY,
                       ...       Respondent

2. KOOTHUPARAMBA MUNICIPAL COUNCIL,

                For Petitioner  :SRI.K.V.SOHAN

                For Respondent  :SRI.P.V.SURENDRANATH

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/07/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.5750/2004-H
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
            Dated this the 28th day of July, 2010

                      J U D G M E N T

Learned counsel for the petitioners submitted that the

writ petition has become infructuous. Therefore, the writ

petition is dismissed as infructuous.

Sd/-

(T.R. Ramachandran Nair, Judge.)

ms
\\TRUE COPY//
P.A TO JUDGE