IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con APP(C) No. 8 of 2006(S)
1. DR.AMBIKA MABEL, PROPRIETOR,
... Petitioner
Vs
1. SOURABH JAIN, AGED 30,
... Respondent
2. FRANCIS GOMAS, AGED 52,
3. MAYA KRISHNAN,
For Petitioner :SRI.BLAZE K.JOSE
For Respondent :SRI.L.MOHANAN, SC, KFC
The Hon'ble the Chief Justice MR.V.K.BALI
The Hon'ble MR. Justice M.RAMACHANDRAN
Dated :12/01/2007
O R D E R
V.K. BALI, C.J. & M.RAMACHANDRAN, J.
-------------------------------
Cont.App. (C) No.8 of 2006
-------------------------------
Dated, this the 12th day of January, 2007
JUDGMENT
V.K.Bali,C.J.(Oral)
The present is an appeal against an interim order dated
1st November, 2006. Learned counsel for the appellant informs
that final order has been passed. He states that this appeal has
become infructuous and subject to the right of the appellant to
file an appeal against the final order this appeal be dismissed as
infructuous. With leave and liberty as asked for this appeal is
dismissed as having become infructuous.
V.K. BALI,
CHIEF JUSTICE.
M.RAMACHANDRAN,
JUDGE.
vns