High Court Kerala High Court

K.Subramani Son Of Kumarasamy … vs S.Natarajan on 5 September, 2007

Kerala High Court
K.Subramani Son Of Kumarasamy … vs S.Natarajan on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2381 of 2002(D)


1. K.SUBRAMANI SON OF KUMARASAMY GOUNDER,
                      ...  Petitioner
2. S.PONNUSAMY S/O. SELLAMOTHU GOUNDER,
3. D.NANDAKUMAR, AGED 42 YEARS
4. R.PALANISWAMY S/O. RANGASAMY GOUNDER, 65
5. K.GOVINDASAMY S/O. KUNJAPPA GOUNDER,
6. K.GUNASEKARAN S/O. KANDASAMY, 350,
7. S.SHANMUGAM S/O. SELLAPPAN,
8. M.SUBRAMANIYAM S/O. MUTHUSAMY GOUNDER,
9. MRS. M.THANGAMANI W/O. MANI,
10. R.MANOKARAN S/O. RAJAN, 17, AYYASAMY

                        Vs



1. S.NATARAJAN S/O. SUNDARAN CHETTIAR,
                       ...       Respondent

2. SALES TAX OFFICER, MANNARKADU.

3. INTELLIGENCE OFFICER, SQUAD NO.1,

4. S.BALASUBRAMANIAN, 15/10,

5. N.CHITRA, 509, K.P.C.NAGAR, VELLAKOYIL,

6. SMT.V.SARSWATHI, 16, THIRUVEEKKA STREET

7. E.S.NALLASWAMY, 26, SUBRAMANIA NAGAR,

8. S.VIJAYAKUMAR, KANGAYAM PALAYAM,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.N.MURALEEDHARAN NAIR

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :05/09/2007

 O R D E R
                       H.L.Dattu,C.J. & K.T.Sankaran,J.
                       ----------------------------------------------
                          W.A.No.2381 of 2002
                       ----------------------------------------------

                   Dated, this the 5th day of September, 2007

                                     JUDGMENT

H.L.Dattu,C.J.

Sri.Elvin Peter P.J., learned counsel appearing for the appellants

submits that as on today, the reliefs sought for by the appellants does not

survive for consideration of this Court.

2. Taking note of the submission made by the learned counsel,

the Writ Appeal is disposed of, as having become unnecessary.

3. In view of the order passed in the Writ Appeal, the reliefs

sought in C.M.P.No.6253 of 2002 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
vku/-