IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1627 of 2009()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
2. THE CHIEF ENGINEER,
Vs
1. SEPR REFRACTORIES INDIA LTD.,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.M.PATHROSE MATTHAI (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :08/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
W.A.No. 1627 OF 2009
------------------------
Dated this the 8th day of July, 2010
JUDGMENT
Abdul Rehim, J.
This appeal is directed against the judgment of the learned
single Judge in W.P.(C) No.20705/2007, dated 17/10/2007.
Counsel for the respondent has brought to our notice
proceedings of the 2nd appellant (2ndrespondent in the writ
petition) dated 15/4/2008, issued in compliance with the
directions contained in the impugned judgment.
2. In view of the fact that the direction contained in the
impugned judgment has already been complied with, we are of
the opinion that the appeal does not survive for further
consideration.
The Writ Appeal is accordingly closed.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk