Kerala High Court
Joe I Mangaly vs The Union Of India on 25 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 431 of 2009()
1. JOE I MANGALY, RED HILLS ESTATE,
... Petitioner
Vs
1. THE UNION OF INDIA, REPRESENTED BY THE
... Respondent
2. M/S.SUNDARAM BNP PARIBAS HOME FINANCE
3. THE NATIONAL HOUSING BANK,
For Petitioner :SRI.P.J.MATHEW
For Respondent :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
The Hon'ble the Chief Justice MR.S.R.BANNURMATH
The Hon'ble MR. Justice A.K.BASHEER
Dated :25/08/2009
O R D E R
S.R. Bannurmath, C.J. & A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 431 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 25th day of August, 2009
JUDGMENT
Basheer, J.
Learned counsel for the appellant submits that the writ
appeal has become infructuous. Accordingly the writ appeal
is dismissed as infructuous.
S.R. Bannurmath,
Chief Justice.
A.K. Basheer,
Judge.
ttb
WA No.
-:2:-