High Court Kerala High Court

B.Mohanan vs State Of Kerala on 18 February, 2009

Kerala High Court
B.Mohanan vs State Of Kerala on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 22173 of 1998(M)



1. B.MOHANAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.VELLAYANI SUNDARARAJU

                For Respondent  :SRI.N.NANDAKUMARA MENON,SC,K.S.E.COMMN.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/02/2009

 O R D E R

S. Siri Jagan, J.

=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 22173 of 1998
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 18th February, 2009.

J U D G M E N T

Learned counsel for the petitioner submits that the original

petition has become infructuous. Accordingly, the same is dismissed

as infructuous.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.