High Court Kerala High Court

Grama Jena Vedi vs State Sof Kerala on 6 August, 2007

Kerala High Court
Grama Jena Vedi vs State Sof Kerala on 6 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 20342 of 2000(S)



1. GRAMA JENA VEDI
                      ...  Petitioner

                        Vs

1. STATE SOF KERALA
                       ...       Respondent

                For Petitioner  :SRI.DENIZEN KOMATH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :06/08/2007

 O R D E R
                    H.L.DATTU, C.J. & K.T.SANKARAN, J.
                             ------------------------------
                         O.P.No.20342 of 2000-S
                          -------------------------------------
                     Dated this the 6th day of August, 2007.

                               J U D G M E N T

H.L.Dattu, C.J.

In our opinion, as on today, the reliefs sought for by the

petitioner does not survive for consideration of this court. Accordingly, the

original petition is disposed of, as having become unnecessary.

2. In view of the order passed in the original petition, the

reliefs sought in I.A.No.10376 of 2005, and C.M.P.Nos.34042, 38683 and

38705 of 2000 need not be considered by this court. Accordingly, the said

petitions are rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

DK/MS