High Court Kerala High Court

Jana Seva Samithi vs State Of Kerala on 16 August, 2007

Kerala High Court
Jana Seva Samithi vs State Of Kerala on 16 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 35486 of 2000(Y)



1. JANA SEVA SAMITHI
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.N.GOPALAKRISHNAN NAIR

                For Respondent  : No Appearance

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

 Dated :16/08/2007

 O R D E R
                       H.L. DATTU, C.J. & K.T. SANKARAN, J.
             ...................................................................................
                                  O.P. No. 35486 OF 2000
              ...................................................................................
                            Dated this the 16th August, 2007


                                          J U D G M E N T

H.L. Dattu, C.J.:

Learned counsel, Shri V.N. Gopalakrishnan Nair, appearing for the

petitioner submits that, as on today, the reliefs sought for by the petitioner

would not survive for consideration of this court.

2. Taking note of the submission made by the learned counsel, the

Original Petition is disposed of, as having become infructuous.

3. In view of the order passed in the Original Petition, the reliefs sought

in C.M.P.No.60603 of 2000 need not be considered by this court. Accordingly,

the said C.M.P. is also rejected.

Ordered accordingly.

H.L. DATTU,
CHIEF JUSTICE.

K.T. SANKARAN,
JUDGE.

lk

H.L. DATTU, C.J.&
K.T. SANKARAN, J.

………………………………………………..

O.P. No. 35486 OF 2000

……………………………………………….
Dated this the 16th August, 2007

J U D G M E N T