High Court Kerala High Court

K.F.C vs George Joseph on 30 January, 2008

Kerala High Court
K.F.C vs George Joseph on 30 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 3523 of 2001()



1. K.F.C.
                      ...  Petitioner

                        Vs

1. GEORGE JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.V.B.UNNIRAJ

                For Respondent  :SRI.ROY CHACKO

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :30/01/2008

 O R D E R
                            H.L. DATTU, CJ. & K.M. JOSEPH, J.

                          - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                             WRIT APPEAL No. 3523 of  2001

                          - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                         Dated this the 30th day of Jamuary, 2008.


                                             JUDGMENT

H.L.DATTU, CJ,

In view of the orders passed by us in W.A. No.2946 of 2001, the

relief sought for by the petitioners in this writ appeal does not survive for

consideration of this court.

2. Accordingly, this writ appeal is disposed of as having become

unnecessary. All the contentions raised in the Memorandum of Appeal are left

open.

3. Consequently, C.M.P. No.5606 of 2001 is dismissed.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE

K.M. JOSEPH,

JUDGE

sb.

H.L. DATTU, C.J. & K.M. JOSEPH, J.

—————————————————

W.A. No. 3523 of 2001

—————————————————

JUDGMENT

30.1.2008.