Kerala High Court
G.Vijayanatha Kurup vs Oachira Parabrahma Kshethram on 25 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35195 of 2008(M)
1. G.VIJAYANATHA KURUP
... Petitioner
2. DAMODARAN UNNITHAN,
Vs
1. OACHIRA PARABRAHMA KSHETHRAM, REP. BY
... Respondent
2. RETURNING OFFICER
3. ARAMBIL SUKUMARAN UNNITHAN
4. O.KRISHNA PILLAI, 60 YEARS, S/O.UMMINI
5. \V.SUNIL KUMAR, 51 YEARS,
6. R.BHASKARA KURUP
7. RAMACHANDRAN PILLAI
8. V.SADASIVAN, 58 YEARS,
9. S.MAHADEVAN PILLAI
10. DR.SIVARAMAKRISHNA PILLAI
11. N.R.RAJENDRAN, 58 YEARS,
12. S.JAYAPRAKASH, 53 YEARS
13. C.HARISANKAR, 63 YEARS
14. ASHOK KUMAR, 45 YEARS
For Petitioner :SRI.K.P.SREEKUMAR
For Respondent :SRI.V.V.RAJA
The Hon'ble MR. Justice K.T.SANKARAN
Dated :25/02/2009
O R D E R
K.T.SANKARAN, J.
---------------------------------------------
W.P.(C).No.35195 of 2008
---------------------------------------------
Dated this the 25th day of February, 2009
JUDGMENT
W.P.(C) No.33223 of 2008 was disposed of yesterday. The
order under challenge in this Writ Petition was set aside in
respect of some matters and the order was varied to that extent.
The learned counsel for the petitioners submitted that in
view of the judgment in W.P.(C) No.33223 of 2008, no further
orders are required in this Writ Petition and the questions raised
herein may be allowed to be raised in the suit.
Reserving the liberty of the petitioners to raise the
contentions in the suit, the Writ Petition is closed.
K.T.SANKARAN,
JUDGE
csl