High Court Kerala High Court

Rekha Suresh vs Vadakkan Kovil Shaji Prasad on 16 September, 2009

Kerala High Court
Rekha Suresh vs Vadakkan Kovil Shaji Prasad on 16 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34650 of 2008(Y)


1. REKHA SURESH, W/O.SURESH,
                      ...  Petitioner

                        Vs



1. VADAKKAN KOVIL SHAJI PRASAD,
                       ...       Respondent

2. ANAKKARAN PUTHIYAPURAYIL HASHIM,

                For Petitioner  :SRI.P.U.SHAILAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/09/2009

 O R D E R

PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.

————————
W.P.(C).No. 34650 OF 2008

————————

Dated this the 16thday of September, 2009

JUDGMENT

Pius C.Kuriakose, J.

The learned counsel for the petitioner submits that the

matter has become infructuous. Submission is recorded and the

writ petition is dismissed as infructuous.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk