IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 19919 of 1999(U)
1. B.ANOOP
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
For Respondent :SRI.V.G. ARUN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/10/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.19919 of 1999-U
----------------------------------------------
Dated, this the 17th day of October, 2007
JUDGMENT
H.L.Dattu,C.J.
As on today, in our opinion, the reliefs sought for by the
petitioners does not survive for consideration of this Court. Therefore, the
Original Petition is disposed of, as having become unnecessary.
(2) However, liberty is reserved to the petitioners to make an
appropriate application for recalling/modification of the orders passed by this
Court.
(3) In view of the order passed in the Original Petition, all pending
Civil Miscellaneous Petitions are dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-