IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 20342 of 2000(S)
1. GRAMA JENA VEDI
... Petitioner
Vs
1. STATE SOF KERALA
... Respondent
For Petitioner :SRI.DENIZEN KOMATH
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :06/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------
O.P.No.20342 of 2000-S
-------------------------------------
Dated this the 6th day of August, 2007.
J U D G M E N T
H.L.Dattu, C.J.
In our opinion, as on today, the reliefs sought for by the
petitioner does not survive for consideration of this court. Accordingly, the
original petition is disposed of, as having become unnecessary.
2. In view of the order passed in the original petition, the
reliefs sought in I.A.No.10376 of 2005, and C.M.P.Nos.34042, 38683 and
38705 of 2000 need not be considered by this court. Accordingly, the said
petitions are rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
DK/MS