High Court Kerala High Court

Tony Thomas Kizhakkekara vs State Of Kerala on 17 August, 2007

Kerala High Court
Tony Thomas Kizhakkekara vs State Of Kerala on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 9342 of 2000(S)



1. TONY THOMAS KIZHAKKEKARA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :.

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :17/08/2007

 O R D E R
                  H.L.DATTU, C.J. & K.T.SANKARAN, J.
                     ----------------------------------------------
                         O.P. No.9342 of 2000-S
                         -------------------------------------
                  Dated this the 17th day of August, 2007.

                                J U D G M E N T

H.L.Dattu, C.J.

In our view, by efflux of time, the reliefs sought for by the

petitioner in the letter dated 18th March, 2000 would not survive for

consideration of this court. Accordingly, the original petition is rejected as

having become unnecessary.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS