IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 572 of 2006()
1. T.KUNHAMMED, S/O.POCKER,
... Petitioner
Vs
1. NUPPATTA MOHAMMED HAJI,
... Respondent
2. A.P.KUNHISEETHI THANGAL,
3. P.L.SADANANDAN, AUTOPARK,
For Petitioner :SRI.T.KRISHNAN UNNI
For Respondent :SRI.S.V.BALAKRISHNA IYER
The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN
Dated :12/03/2007
O R D E R
KURIAN JOSEPH & K.T.SANKARAN, JJ.
----------------------------------------------
C.R.P.Nos.572, 573, 574, 575, 576 & 577 of 2006
----------------------------------------------
Dated 12th March, 2007.
O R D E R
Kurian Joseph, J.
It is submitted that in view of the intervening
developments leading to the disposal of the suits, these Civil
Revision Petitions have been rendered infructuous. They are
accordingly dismissed.
Though C.R.P.No.577/06 is not listed today, in view of
the submission as above, on consent of the parties, the same also
is called and dismissed.
KURIAN JOSEPH, JUDGE.
K.T.SANKARAN, JUDGE.
tgs
KURIAN JOSEPH & K.T.SANKARAN, JJ
———————————————-
L.A.A. NO. OF 2004
———————————————-
J U D G M E N T
Dated 8th March, 2007.