Kerala High Court
A.T.Hajirabi vs Aji on 16 August, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 7 of 2005()
1. A.T.HAJIRABI, D/O.ALI KOYA,
... Petitioner
Vs
1. AJI, S/O.P.C.KANNAN, K.T.41,
... Respondent
2. ANU. D/O.P.C.KANNAN, K.T.41,
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :16/08/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
----------------------------------
R.C.R. Nos.7 and 38 of 2005
----------------------------------
Dated this the 16th day of August, 2010
O R D E R
—————-
Pius C.Kuriakose,J.
It is submitted by Sri.Grashious Kuriakose,
learned counsel for the revision petitioner/landlord that
the building which is subject matter of the proceedings is
no longer in existence. According to him, the building
has completely collapsed due to age and poor physical
condition. We accept the above submission of
Mr.Grashious Kuriakose and close the R.C.Rs
accordingly.
PIUS C.KURIAKOSE, JUDGE.
C.K.ABDUL REHIM, JUDGE.
okb