High Court Kerala High Court

The Assn. Of Planters Of Kerala vs State Of Kerala on 13 August, 2007

Kerala High Court
The Assn. Of Planters Of Kerala vs State Of Kerala on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 32232 of 2000(K)



1. THE ASSN. OF PLANTERS OF KERALA, COCHIN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JOSEPH KODIANTHARA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/08/2007

 O R D E R
                     H.L.DATTU, C.J. & K.T.SANKARAN, J.
                              ------------------------------
                          O.P.No.32232 of 2000-K
                          -------------------------------------
                     Dated this the 13th day of August, 2007.

                                 J U D G M E N T

H.L.Dattu, C.J.

Learned counsel, Sri.Joseph Kodianthara, appearing for the

petitioners submits that as on today, the reliefs sought for by the petitioners

does not survive for consideration of this court in view of the Full Bench

decision of this court.

(2). In view of the above, the original petition is disposed of, as

having become unnecessary.

(3). Consequently, all pending Civil Miscellaneous Petitions are

rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS