High Court Kerala High Court

Wilson Lazar vs Mary Matha Education Society on 22 October, 2009

Kerala High Court
Wilson Lazar vs Mary Matha Education Society on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7334 of 2009(O)


1. WILSON LAZAR S/O. LAZAR NADAR
                      ...  Petitioner
2. JOSE S.WILSON S/O. WILSON
3. K.SHANTI W/O. RAJENDRAN,

                        Vs



1. MARY MATHA EDUCATION SOCIETY,
                       ...       Respondent

2. R.MUGURAN,

3. M.CELINE W/O. WILSON LAZAR,

4. S.SHEEJA W/O. DR.JAGAN,

5. A.P.AJITH S/O. ALOCIOUS,

6. W.YESUDASAN S/O. WILLIAMS,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.S.SUJIN

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

 Dated :22/10/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
          W.P.(C).NOS.7334 & 7936 OF 2009 ()
                 -----------------------------------
        Dated this the 22nd day of October, 2009

                        J U D G M E N T

The above two writ petitions had been filed against the

judgment in C.M.A.No.37 of 2008 by the learned Sub Judge,

Neyyattinkara. Dismissal of the interlocutory application,

I.A.No.5233 of 2008 in O.S.No.801 of 2008 on the file of the

IInd Additional Munsiff Court, Neyyattinkara by the learned

Munsiff gave rise to the above appeal before the Sub Court.

The learned Sub Judge reversed the order of dismissal

granting an interim injunction in favour of respondents 1 and

2, the plaintiffs in the suit. Now a memo has been filed by the

counsel appearing for the 1st and 2nd respondents, the

plaintiffs in the suit, that the suit has been dismissed as

withdrawn. Notice of the memo has been given to the counsel

appearing for other parties in the writ petitions. Since the

suit has already been dismissed as not pressed, nothing

W.P.(C).NOS.7334 & 7936 OF 2009

2

survives for consideration in these writ petitions. Writ

petitions are therefore closed.

S.S.SATHEESACHANDRAN
JUDGE

prp