Kerala High Court
Ajikumar R vs State Of Kerala on 12 January, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31394 of 2006(K)
1. AJIKUMAR R.,
... Petitioner
2. KERALA GOVT. CONTRACTORS,
Vs
1. STATE OF KERALA,
... Respondent
2. ADOOR MUNICIPALITY,
3. MUNICIPAL COUNSEL,
For Petitioner :SRI.PKM.HASSAN
For Respondent :SRI.VARGHESE P.THOMAS
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :12/01/2007
O R D E R
PIUS C.KURIAKOSE, J.
----------------------------------
W.P.(C)NO. 31394 of 2006
----------------------------------
Dated this 12th day of January, 2007
JUDGMENT
A detailed counter affidavit has been filed by respondents
2 and 3. A reading of the counter affidavit will show that by
decision-Ext.R2(a) dated 30.11.2006, the Municipality has
cancelled Ext.P2 order which is under challenge. In view of
Ext.R2(a), this writ petition will stand closed as unnecessary.
PIUS C.KURIAKOSE
Judge
dpk