High Court Kerala High Court

Joseph Kurian vs State Of Kerala on 7 June, 2010

Kerala High Court
Joseph Kurian vs State Of Kerala on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 37111 of 2002(R)


1. JOSEPH KURIAN, PUKADIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTEDD BY
                       ...       Respondent

2. TAHSILDAR, KOTTAYAM.

3. SECRETARY, KUMARANALLOOR GRAMA PANCHAYAT

                For Petitioner  :SRI.MATHEW PHILIP

                For Respondent  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :07/06/2010

 O R D E R
                         P.N.RAVINDRAN, J.
               -----------------------------------------
                       O.P.No.37111 of 2002
               -----------------------------------------
               Dated this the 7th day of June, 2010

                             JUDGMENT

Sri.Mathew Philip, learned counsel appearing for the petitioner,

submits that the original petition has become infructuous. In the light

of the aforesaid submission the original petition is dismissed as

infructuous.

P.N.RAVINDRAN,
Judge.

ahg.

P.N.RAVINDRAN, J.

—————————
O.P.No.37111 of 2002

—————————-

JUDGMENT

7th June, 2010