IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10374 of 2009(O)
1. K.MOHANDAS, PROPRIETOR,
... Petitioner
Vs
1. ALAPPUZHA MUNICIPALITY,
... Respondent
2. STATE BANK OF INDIA,
For Petitioner :SRI.M.GOPIKRISHNAN NAMBIAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :22/05/2009
O R D E R
S.S.SATHEESACHANDRAN, J.
-------------------------------
W.P.(C).NO.10374 OF 2009 (O)
-----------------------------------
Dated this the 22nd day of May, 2009
J U D G M E N T
This writ petition is filed under Article 227 of the
Constitution of India. Learned counsel for the petitioner
submits that an order on the attachment application has been
passed by the learned Sub Judge on 31.3.2009, allowing the
application, and that being so, the relief claimed in the writ
petition no longer survives for consideration and it is not
pressed. Petition is dismissed.
S.S.SATHEESACHANDRAN
JUDGE
prp
S.S.SATHEESACHANDRAN, J.
——————————————————–
CRL.R.P.NO. OF 2006 ()
———————————————————
O R D E R
———————————————————
23rd March, 2009