Kerala High Court
K.Sarasamma vs Kochuparvathi Amma Bhageerathi … on 23 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 419 of 2004()
1. K.SARASAMMA,
... Petitioner
Vs
1. KOCHUPARVATHI AMMA BHAGEERATHI AMMA,
... Respondent
2. C.BAHULEYAN NAIR,
3. C.VIKRAMAN NAIR,
For Petitioner :SRI.M.R.ANANDAKUTTAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :23/07/2010
O R D E R
PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------
R.C.R.No. 419 OF 2004
------------------------
Dated this the 22nd day of July, 2010
O R D E R
Pius C.Kuriakose, J.
It is submitted by Smt.Zohara, that the tenant has already
vacated the building and hence the RCR has become
infructuous. In view of the above submission, the RCR is
dismissed as infructuous.
PIUS C.KURIAKOSE,JUDGE
C.K.ABDUL REHIM , JUDGE
dpk