High Court Kerala High Court

More Than Fifty Parties vs More Than Fifty Parties on 21 December, 2006

Kerala High Court
More Than Fifty Parties vs More Than Fifty Parties on 21 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 19191 of 2003(I)


1. MORE THAN FIFTY PARTIES
                      ...  Petitioner

                        Vs



1. MORE THAN FIFTY  PARTIES
                       ...       Respondent

                For Petitioner  :SRI.M.K.DAMODARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/12/2006

 O R D E R
                         KURIAN JOSEPH, J.

              ----------------------------------------------

        W.P.(C) No.19191,19907 & 19657  of  2003

              ----------------------------------------------

                Dated 21st     December,  2006.


                           J U D G M E N T

In view of the intervening developments whereby the

petitioners have obtained transfer to the Districts of their option,

it is submitted that no further orders are necessary in these writ

petitions. They are accordingly closed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.Nos.19191,19907 & 19657 of 2003

———————————————-

J U D G M E N T

Dated 21st December, 2006.