Kerala High Court
Nirmala vs Alli on 9 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 16953 of 2006(R)
1. NIRMALA, MAROTTICKAL,
... Petitioner
2. REJI, OLICKAL,
Vs
1. ALLI,
... Respondent
2. K.KARTHIYANI,
3. PDMAVATHY,
4. MALATHI,
5. VALSALA, KALAPPURACKAL, DO. VILLAGE.
6. A.P.VELAYUDHAN,
7. SHOBA,
8. ANANTHU, DO. DO.
9. DVIYA, DO. DO.
10. DEEPU, DO. DO.
For Petitioner :SRI.T.I.ABDUL SALAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :09/07/2007
O R D E R
PIUS C. KURIAKOSE, J.
———————————-
W.P.(C) NO. 16953 of 2006
———————————-
Dated this the 9th day of July, 2007
JUDGMENT
The Registry has submitted a report on verification with
the Execution Court. In view of the facts disclosed by that court,
this writ petition is liable to be closed as having become
infructuous. I do so.
PIUS C. KURIAKOSE,
JUDGE.
Dpk