IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 8871 of 1997(F)
1. K.K.VASUDEVAN
... Petitioner
Vs
1. HINDUSTAN PETROLEUM CORPN.
... Respondent
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent :SRI.ANTONY DOMINIC
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :17/07/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN,J.
----------------------------------------------------
O.P. NO. 8871 OF 1997
----------------------------------------------------
Dated this the 17th July, 2007
JUDGMENT
H.L.DATTU, C.J.
Learned counsel, Sri.P.Ramakrishnan, appearing for the
petitioners submits that as on today, the reliefs sought for by the
petitioners do 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 relief
sought for in C.M.P.No.15429 of 1997 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
ahz/
H.L.DATTU, C.J. &
K.T.SANKARAN, J.
———————
———————
O.P.NO.8871 OF 1997
JUDGMENT
17th July, 2007
———————