Kerala High Court
Anvar vs M.Raseena on 3 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 504 of 2005()
1. ANVAR, S/O.MUHAMMED KASIM, RESIDING AT
... Petitioner
Vs
1. M.RASEENA, W/O.MUHAMMED ASALAM,
... Respondent
2. BADARUDHEEN, S/O.MEEARASA RESIDING AT
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SRI.K.P.DANDAPANI (SR.)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :03/02/2009
O R D E R
PIUS C.KURIAKOSE & M.C.HARI RANI, JJ.
--------------------------------------------------
R.C.R.No.504 OF 2005
-----------------------------------------------------
DATED THIS THE 3rd DAY OF FEBRUARY, 2009
O R D E R
PIUS C.KURIAKOSE, J.
It is submitted on behalf of Mr.V.Chidambaresh, senior
counsel for the petitioner, that the R.C.R. has become
infructuous, since the building which is the subject matter of the
case has been obtained by the respondent. Recording the above
submission, we dispose of the R.C.R. on the basis that the same
has become infructuous.
PIUS C.KURIAKOSE, JUDGE.
M.C.HARI RANI, JUDGE.
dsn