Kerala High Court
Eravipuram Community … vs Fr.Johny Thottam O’ Praem on 1 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 2072 of 2002(G)
1. ERAVIPURAM COMMUNITY DEVELOPMENT
... Petitioner
2. FR. JOSE PRATA O'PRAEM,
3. FR. ROCKY D'ZOUZA O' PRAEM,
4. FR. RANDHIR JOSEPH O' PRAEM,
Vs
1. FR.JOHNY THOTTAM O' PRAEM,
... Respondent
2. SR.TERZILA, HOLY CHILD CONVENT,
For Petitioner :SRI.V.M.KURIAN
For Respondent :SRI.RAJENDRAN
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :01/02/2008
O R D E R
HARUN-UL-RASHID,J
======================
C.R.P.No.2072 of 2002
=========================
Dated this the 1st day of February, 2008
ORDER
It is submitted by the counsel for the revision petitioner
that the original suit which was pending before the Civil Court,
Kollam, has been dismissed for default during the pendency of
this civil revision petition. Since, the suit is dismissed, the
questions raised in this revision does not survive. Therefore, the
civil revision petition has become infructuous and hence it is
dismissed.
HARUN-UL-RASHID, JUDGE
dvs