High Court Kerala High Court

John Millan Tress vs Govt. Ofkerala on 22 March, 2007

Kerala High Court
John Millan Tress vs Govt. Ofkerala on 22 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 24398 of 2000(D)



1. JOHN MILLAN TRESS
                      ...  Petitioner

                        Vs

1. GOVT. OFKERALA
                       ...       Respondent

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  :SRI.G.JANARDHANA KURUP, SC,COCHIN UTY.

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :22/03/2007

 O R D E R
                J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                -------------------------------------

                        O.P.No.24398 OF 2000

                -------------------------------------

                        Dated 22nd March, 2007



                                JUDGMENT

Koshy,J
.

When the case was called there was no representation

for the petitioners. Counsel for the respondents submitted

that the matter has become infructuous. The original petition

is dismissed for non-prosecution.

J.B.KOSHY

JUDGE

T.R.RAMACHANDRAN NAIR

JUDGE

tks