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. 544 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, CJ. & K.M. JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
S.T.Rev. No. 544 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.