High Court Kerala High Court

K.K.Vasudevan vs Hindustan Petroleum Corpn on 17 July, 2007

Kerala High Court
K.K.Vasudevan vs Hindustan Petroleum Corpn on 17 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 8871 of 1997(F)



1. K.K.VASUDEVAN
                      ...  Petitioner

                        Vs

1. HINDUSTAN PETROLEUM CORPN.
                       ...       Respondent

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  :SRI.ANTONY DOMINIC

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

 Dated :17/07/2007

 O R D E R


                   H.L.DATTU, C.J. & K.T.SANKARAN,J.

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

                             O.P. NO.  8871   OF  1997

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

                         Dated this the 17th July,   2007


                                            JUDGMENT

H.L.DATTU, C.J.

Learned counsel, Sri.P.Ramakrishnan, appearing for the

petitioners submits that as on today, the reliefs sought for by the

petitioners do not survive for consideration of this Court.

2. Taking note of the submission made by the learned

counsel, the Original Petition is disposed of, as having become

infructuous.

3. In view of the order passed in the Original Petition, the relief

sought for in C.M.P.No.15429 of 1997 need not be considered by this

Court. Accordingly, the said C.M.P. is also rejected.

Ordered accordingly.

(H.L.DATTU)

Chief Justice

(K.T.SANKARAN)

Judge

ahz/

H.L.DATTU, C.J. &

K.T.SANKARAN, J.

———————

———————

O.P.NO.8871 OF 1997

JUDGMENT

17th July, 2007

———————