High Court Kerala High Court

Kousar Musthafa.K vs State Of Kerala on 21 January, 2011

Kerala High Court
Kousar Musthafa.K vs State Of Kerala on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36480 of 2010(H)


1. KOUSAR MUSTHAFA.K, S/O.HAMID,AGED 22
                      ...  Petitioner
2. BUSHRA.P.S,AGED 19 YEARS,

                        Vs



1. STATE OF KERALA,REP.BY SECRETARY TO
                       ...       Respondent

                For Respondent  :SRI.M.SASINDRAN

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :21/01/2011

 O R D E R
           R.BASANT & K.SURENDRA MOHAN, JJ.
                     ***********************
                   W.P(C) No.36480 of 2010
                  *****************************
            Dated this the 21st day of January, 2011

                          JUDGMENT

BASANT, J.

The learned counsel for the petitioner submits that the

petitioners, who were lovers when the petition was filed, have,

subsequent to the filing of the petition, got legally married and

are legally wedded spouses now. In these circumstances, no

further directions are necessary, submits the learned counsel for

the petitioners.

2. We accept the request of the learned counsel for the

petitioners. This Writ Petition is, in these circumstances,

dismissed as unnecessary.

(R.BASANT, JUDGE)

(K.SURENDRA MOHAN, JUDGE)

rtr/

2