High Court Kerala High Court

A.Thajudeen vs The State Of Kerala on 1 January, 2008

Kerala High Court
A.Thajudeen vs The State Of Kerala on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

ST Rev No. 539 of 2004()


1. A.THAJUDEEN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

                For Petitioner  :SRI.K.B.MUHAMED KUTTY

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH

 Dated :01/01/2008

 O R D E R
                       H.L. DATTU, C.J. & K.M. JOSEPH, J.
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                              S.T.Rev. No. 539 of 2004
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                      Dated this the 1st day of January, 2008.

                                            ORDER

H.L.DATTU, CJ,

Sri.Jacob E. Simon, learned counsel appearing for the petitioner,

submits that as on today the relief sought for by the petitioner does not survive for

consideration of this court.

2. Taking note of the statement made by the learned counsel

appearing for the petitioner, the revision is disposed of as having become

unnecessary.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE

K.M. JOSEPH,
JUDGE

sb.