Kerala High Court
Kamalakshi. K vs Union Of India Represented By The on 16 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16188 of 2005(B)
1. KAMALAKSHI. K.,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY THE
... Respondent
2. STATE OF KERALA REPRESENTEED BY THE
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.K.K.SATHEESH
For Respondent :SRI.S.KRISHNAMOORTHY, CGC
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/07/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 16188 of 2005
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 16th day of July, 2010
J U D G M E N T
The learned counsel for the petitioner submits that, the
petitioner is no more and the cause of action does not
survive. Accordingly the writ petition is dismissed as
abated.
S. SIRI JAGAN
JUDGE
shg/