Kerala High Court
Umayanelloor Service Service … vs L.R.Sobha on 14 August, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 17988 of 2001(N)
1. UMAYANELLOOR SERVICE SERVICE CO-OP.BANK
... Petitioner
Vs
1. L.R.SOBHA
... Respondent
For Petitioner :SRI.M.V.THAMBAN
For Respondent :SRI.R.RAMADAS
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :14/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
----------------------------------------------
O.P. No.17988 of 2001-N
-------------------------------------
Dated this the 14th day of August, 2007.
J U D G M E N T
H.L.Dattu, C.J.
In our opinion, as on today, the reliefs sought for by the
petitioner does not survive for consideration of this court. Accordingly, the
original petition is disposed of, as having become unnecessary.
(2). In view of the order passed in the original petition, all
pending Civil Miscellaneous Petitions are rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS