Kerala High Court
Chacko Thomas vs Cyril Britto on 25 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8316 of 2004(M)
1. CHACKO THOMAS, VATTUKULATHIL,
... Petitioner
Vs
1. CYRIL BRITTO, POMPOZHIYIL,
... Respondent
2. CHERTHALA MUNCIPALITY REPRESENTED BY
For Petitioner :SRI.SABU GEORGE
For Respondent :SRI.ROY CHACKO
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :25/06/2007
O R D E R
PIUS C. KURIAKOSE, J.
………………………………………………….
W.P.(C)No.8316 OF 2004
…………………………………………………..
DATED THIS THE 25TH JUNE, 2007
J U D G M E N T
Mr.Sabu George, learned counsel for the petitioner submits that
the Writ Petition has become infructuous. The submission is accepted
and the Writ Petition is dismissed as infructuous.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-