High Court Kerala High Court

Abraham.P.C vs Payyavoor Devaswom on 15 September, 2010

Kerala High Court
Abraham.P.C vs Payyavoor Devaswom on 15 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37721 of 2009(I)


1. ABRAHAM.P.C, PULINTHARA HOUSE,
                      ...  Petitioner

                        Vs



1. PAYYAVOOR DEVASWOM,
                       ...       Respondent

2. THE MALABAR DEVASWOM BOARD,

3. THE DISTRICT COLLECTOR, KANNUR.

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.K.MOHANAKANNAN,SC,MALABAR DEVASWOM

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :15/09/2010

 O R D E R
      THOTTATHIL B.RADHAKRISHNAN & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                        W.P.(C) No.37721 OF 2009
                 - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 15th day of September, 2010

                                 JUDGMENT

Radhakrishnan, J.

This writ petition is filed seeking reliefs in relation to the conduct

of pooja pursuant to Ext.P15 public notice. That public notice has

worked itself out and pooja was held in terms of that notice. There was

no interim order from this court. Nothing survives. Hence, the writ

petition is closed without prejudice to the contentions of parties

elsewhere.

THOTTATHIL B.RADHAKRISHNAN,JUDGE

P.Q.BARKATH ALI, JUDGE

sv.