High Court Kerala High Court

K.Bhargavan vs State Of Kerala on 2 July, 2010

Kerala High Court
K.Bhargavan vs State Of Kerala on 2 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1175 of 2007(S)


1. K.BHARGAVAN, ADVOCATE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. KARUNAGAPPALLY GRAMA PANCHAYATH,

3. THE PRESIDENT,

                For Petitioner  :SRI.P.B.SAHASRANAMAN

                For Respondent  :SRI.V.CHITAMBARESH (SR.)

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/07/2010

 O R D E R
             J.Chelameswar, C.J. & P.N.Ravindran, J.
                 ------------------------------------------
                     W.P.(C) No.1175 of 2007
                 ------------------------------------------
                 Dated this the 2nd day of July, 2010

                            JUDGMENT

J.Chelameswar, C.J.

Today when the matter is taken up, Sri.P.B.Sahasranaman,

learned counsel appearing for the petitioner submitted that in view

of the decision of the Grama Panchayat dated 11.5.2010 this writ

petition has become infructuous. It is accordingly dismissed.

J.Chelameswar,
Chief Justice

P.N.Ravindran,
Judge
vns