High Court Kerala High Court

Kamalakshi. K vs Union Of India Represented By The on 16 July, 2010

Kerala High Court
Kamalakshi. K vs Union Of India Represented By The on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16188 of 2005(B)


1. KAMALAKSHI. K.,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. STATE OF KERALA REPRESENTEED BY THE

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.K.K.SATHEESH

                For Respondent  :SRI.S.KRISHNAMOORTHY, CGC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/07/2010

 O R D E R
                      S. SIRI JAGAN, J.
              - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C)No. 16188 of 2005
              - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 16th day of July, 2010

                        J U D G M E N T

The learned counsel for the petitioner submits that, the

petitioner is no more and the cause of action does not

survive. Accordingly the writ petition is dismissed as

abated.

S. SIRI JAGAN
JUDGE

shg/