Kerala High Court
B.Mohanan vs State Of Kerala on 18 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22173 of 1998(M)
1. B.MOHANAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.VELLAYANI SUNDARARAJU
For Respondent :SRI.N.NANDAKUMARA MENON,SC,K.S.E.COMMN.
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 22173 of 1998
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
Dated this, the 18th February, 2009.
J U D G M E N T
Learned counsel for the petitioner submits that the original
petition has become infructuous. Accordingly, the same is dismissed
as infructuous.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.