Kerala High Court
Thomas John vs Chief Record Officer on 25 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19246 of 2003(N)
1. THOMAS JOHN, KOTTAKKAKATHU
... Petitioner
2. SOBHA KURIAN, KOTTAKKAKATHU
Vs
1. CHIEF RECORD OFFICER, EME RECORDS,
... Respondent
2. PCDA (P), ALLAHABAD.
3. RESIDENT DIRECTOR GENERAL OF EME
For Petitioner :SRI.KUNNEL JOSEPH THOMAS
For Respondent :SRI.C.S.ABDUL SAMMAD, ADDL.CGSC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/06/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 19246 OF 2003 (N)
=====================
Dated this the 25th day of June, 2010
J U D G M E N T
In this writ petition, the respondents have filed IA
No.12600/2004. It is stated that the first petitioner has expired
during the pendency of the writ petition and Ext.R1(1) is the
death certificate. The legal representatives of the first petitioner
have not come on record.
2. That apart, it is also stated that during the pendency of
the writ petition, the benefits due have been disbursed and
therefore the writ petition has become infructuous.
In view of the above, and as there is no representation on
behalf of the petitioners, this writ petition is dismissed.
ANTONY DOMINIC, JUDGE
Rp