High Court Kerala High Court

Parakkat Muhammed Haji vs Dainabi on 15 February, 2008

Kerala High Court
Parakkat Muhammed Haji vs Dainabi on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 1272 of 2003()


1. PARAKKAT MUHAMMED HAJI,
                      ...  Petitioner

                        Vs



1. DAINABI, W/O.MOHAMMED AND
                       ...       Respondent

2. AHAMMED, S/O.MOHAMMED AND DAINABI,

                For Petitioner  :SRI.D.KRISHNA PRASAD

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :15/02/2008

 O R D E R




                                            K.T.SANKARAN, J.

                              --------------------------------------------

                                C.R.P. NO.  1272  OF 2003 A

                              --------------------------------------------

                              Dated this the 15th February, 2008


                                                    O R D E R

Learned counsel appearing for the revision petitioner submits that

the Civil Revision Petition has become infructuous. Accordingly, the Civil

Revision Petition is dismissed as infructuous.

(K.T.SANKARAN)

Judge

ahz/

K.T.SANKARAN, J.

——————————————-

——————————————-

C.R.P.NO.1272 OF 2003 A

O R D E R

15th February, 2008

——————————————-