IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2381 of 2002(D)
1. K.SUBRAMANI SON OF KUMARASAMY GOUNDER,
... Petitioner
2. S.PONNUSAMY S/O. SELLAMOTHU GOUNDER,
3. D.NANDAKUMAR, AGED 42 YEARS
4. R.PALANISWAMY S/O. RANGASAMY GOUNDER, 65
5. K.GOVINDASAMY S/O. KUNJAPPA GOUNDER,
6. K.GUNASEKARAN S/O. KANDASAMY, 350,
7. S.SHANMUGAM S/O. SELLAPPAN,
8. M.SUBRAMANIYAM S/O. MUTHUSAMY GOUNDER,
9. MRS. M.THANGAMANI W/O. MANI,
10. R.MANOKARAN S/O. RAJAN, 17, AYYASAMY
Vs
1. S.NATARAJAN S/O. SUNDARAN CHETTIAR,
... Respondent
2. SALES TAX OFFICER, MANNARKADU.
3. INTELLIGENCE OFFICER, SQUAD NO.1,
4. S.BALASUBRAMANIAN, 15/10,
5. N.CHITRA, 509, K.P.C.NAGAR, VELLAKOYIL,
6. SMT.V.SARSWATHI, 16, THIRUVEEKKA STREET
7. E.S.NALLASWAMY, 26, SUBRAMANIA NAGAR,
8. S.VIJAYAKUMAR, KANGAYAM PALAYAM,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent :SRI.N.MURALEEDHARAN NAIR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :05/09/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
W.A.No.2381 of 2002
----------------------------------------------
Dated, this the 5th day of September, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.Elvin Peter P.J., learned counsel appearing for the appellants
submits that as on today, the reliefs sought for by the appellants does not
survive for consideration of this Court.
2. Taking note of the submission made by the learned counsel,
the Writ Appeal is disposed of, as having become unnecessary.
3. In view of the order passed in the Writ Appeal, the reliefs
sought in C.M.P.No.6253 of 2002 need not be considered by this Court.
Accordingly, the said C.M.P. is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-