Kerala High Court
K.V.Baby vs The Grama Panchayath Secretary on 4 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 8521 of 1999(M)
1. K.V.BABY
... Petitioner
Vs
1. THE GRAMA PANCHAYATH SECRETARY
... Respondent
For Petitioner :SRI.P.K.BEHANAN
For Respondent :SRI.PIRAPPANCODE V.SREEDHARAN NAIR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :04/10/2007
O R D E R
H.L.Dattu,C.J. & K.T.Sankaran,J.
----------------------------------------------
O.P.No.8521 of 1999-M
----------------------------------------------
Dated, this the 4th day of October, 2007
JUDGMENT
H.L.Dattu,C.J.
Sri.P.K.Behanan, learned counsel appearing for the petitioners
submits that as on today, the reliefs sought for by the petitioners does 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, all pending
Civil Miscellaneous Petitions are dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-