High Court Kerala High Court

Chacko Thomas vs Cyril Britto on 25 June, 2007

Kerala High Court
Chacko Thomas vs Cyril Britto on 25 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8316 of 2004(M)


1. CHACKO THOMAS, VATTUKULATHIL,
                      ...  Petitioner

                        Vs



1. CYRIL BRITTO, POMPOZHIYIL,
                       ...       Respondent

2. CHERTHALA MUNCIPALITY REPRESENTED BY

                For Petitioner  :SRI.SABU GEORGE

                For Respondent  :SRI.ROY CHACKO

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :25/06/2007

 O R D E R

PIUS C. KURIAKOSE, J.

………………………………………………….

W.P.(C)No.8316 OF 2004

…………………………………………………..

DATED THIS THE 25TH JUNE, 2007

J U D G M E N T

Mr.Sabu George, learned counsel for the petitioner submits that

the Writ Petition has become infructuous. The submission is accepted

and the Writ Petition is dismissed as infructuous.

(PIUS C.KURIAKOSE, JUDGE)

tgl

WP(C)N0.

-2-