High Court Kerala High Court

K.Mohandas vs Alappuzha Municipality on 22 May, 2009

Kerala High Court
K.Mohandas vs Alappuzha Municipality on 22 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10374 of 2009(O)


1. K.MOHANDAS, PROPRIETOR,
                      ...  Petitioner

                        Vs



1. ALAPPUZHA MUNICIPALITY,
                       ...       Respondent

2. STATE BANK OF INDIA,

                For Petitioner  :SRI.M.GOPIKRISHNAN NAMBIAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :22/05/2009

 O R D E R
              S.S.SATHEESACHANDRAN, J.
                   -------------------------------
              W.P.(C).NO.10374 OF 2009 (O)
                -----------------------------------
          Dated this the 22nd day of May, 2009

                       J U D G M E N T

This writ petition is filed under Article 227 of the

Constitution of India. Learned counsel for the petitioner

submits that an order on the attachment application has been

passed by the learned Sub Judge on 31.3.2009, allowing the

application, and that being so, the relief claimed in the writ

petition no longer survives for consideration and it is not

pressed. Petition is dismissed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

CRL.R.P.NO. OF 2006 ()

———————————————————

O R D E R

———————————————————

23rd March, 2009