Kerala High Court
Benny Mani vs The Tahsildar on 23 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22909 of 2005(B)
1. BENNY MANI, AGED 41 YEARS,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. MANARCADU GRAMA PANCHAYATH,
3. THE VILLAGE OFFICER, MANARCADU.
For Petitioner :SRI.ESM.KABEER
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.M.JOSEPH
Dated :23/06/2008
O R D E R
K.M.JOSEPH, J.
– – – – – – – – – – – – – – – – – – – – – – – – –
W.P.(C) No. 22909 of 2005
– – – – – – – – – – – – – – – – – – – – – – – – –
Dated this the 23rd day of June, 2008
JUDGMENT
Learned counsel for the petitioner submits that the matter has
become infructuous. Hence the Writ Petition is closed as infructuous.
(K.M. JOSEPH, JUDGE)
sb