High Court Kerala High Court

Arakkunnam Co-Op.Rubber … vs State Of Kerala on 24 September, 2010

Kerala High Court
Arakkunnam Co-Op.Rubber … vs State Of Kerala on 24 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12646 of 2009(A)


1. ARAKKUNNAM CO-OP.RUBBER MARKETING
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. NATIONAL AGRICULTURE CO-OPERATIVE

3. KERALA STATE CO-OP.MARKETING FEDETATION

4. KERALA KARSHAKA SAHAKARANA FEDERATION

5. UNION OF INDIA,

                For Petitioner  :SMT.NASEEMA P.M.

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :24/09/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                 W.P.(C). NOS. 12646, 12915 OF 2009
                   --------------------------------------------

                 Dated this the 24th day of September, 2010


                                JUDGMENT

When these matters are taken up today, the learned counsel

appearing for the third respondent submitted that in the light of G.O.(MS).

No.151/09/AD dated 20.8.2009, the subject matter of these Writ Petitions

has become infructuous. The learned counsel for the petitioners also

endorsed the same. In the light of the said submissions, these Writ

Petitions are dismissed as infructuous.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO. 2

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO. 3