High Court Kerala High Court

Mohammed Sahir vs State Of Kerala on 25 November, 2009

Kerala High Court
Mohammed Sahir vs State Of Kerala on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26753 of 2007(I)


1. MOHAMMED SAHIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT REGISTRAR,

3. THE SUB REGISTRAR,

4. THE DIVISIONAL FOREST OFFICER,

                For Petitioner  :SRI.C.B.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/11/2009

 O R D E R

P.N.RAVINDRAN, J.

—————————
W.P.(C) No. 26753 OF 2007

————————–
Dated this the 25th day of November, 2009

J U D G M E N T

The learned counsel appearing for the petitioner submits

that the relief sought in the writ petition has become

infructuous. In the light of the said submission, this writ

petition is dismissed as infructuous.

P.N.RAVINDRAN, JUDGE

vps