IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 5809 of 1995(N)
1. THULASEEDHARAN PILLAI
... Petitioner
Vs
1. TRAVANCORE DEVASWOM BOARD
... Respondent
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent :SRI.P.G.PARAMESWARA PANICKER (SR.)
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :30/07/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.5809 of 1995-N
----------------------------------------------
Dated, this the 30th day of July, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.P.B.Suresh Kumar, learned counsel appearing for the
petitioner submits that as on today, the reliefs sought for by the petitioner does
not survive for consideration of this Court.
(2) Taking note of the submission made by the learned counsel,
the Original Petition is disposed of, as having become unnecessary.
(3) In view of the order passed in the Original Petition, all
pending Civil Miscellaneous Petitions are dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-