High Court Kerala High Court

A.Ayyappan vs A.V.Uma Sangeeth on 20 August, 2007

Kerala High Court
A.Ayyappan vs A.V.Uma Sangeeth on 20 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2720 of 2005(W)


1. A.AYYAPPAN,
                      ...  Petitioner

                        Vs



1. A.V.UMA SANGEETH,
                       ...       Respondent

2. A.V.UMA JYOTHI,

3. A.V.UMA SHANKER,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  :SRI.S.KRISHNAMOORTHY, ADDL.CGSC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :20/08/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                         -------------------------------
                      W.P.(C) No. 2720 OF 2005
                       -----------------------------------
                 Dated this the 20th day of August, 2007

                                JUDGMENT

It is reported that the petitioner, Sri.A. Ayyappan, passed away

last Sunday(12.08.07). Impugned in this Writ Petition under Article 227

is Ext.P5 which is an order of injunction restraining the petitioner from

withdrawing certain amounts which were due to him by way of retiral

benefits from the additional 4th respondent, his employer. The Writ

Petition, according to me, has become infructuous for more reasons

than one. Being an order of injunction, Ext.P5 can no longer be

operative. The apprehension of the respondents that Sri.Ayyappan will

withdraw the amounts can no longer survive, now that Sri.Ayyappan is

no more. Moreover, it is stated that the main proceedings have been

disposed of. All these reasons show that the petition is not any longer

maintainable. The Writ Petition is dismissed.




                                         PIUS C. KURIAKOSE, JUDGE
btt

WPC    2