High Court Kerala High Court

Kerala State Electricity Board vs Sepr Refractories India Ltd on 8 July, 2010

Kerala High Court
Kerala State Electricity Board vs Sepr Refractories India Ltd on 8 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1627 of 2009()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner
2. THE CHIEF ENGINEER,

                        Vs



1. SEPR REFRACTORIES INDIA LTD.,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  :SRI.M.PATHROSE MATTHAI (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/07/2010

 O R D E R
         PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                     W.A.No. 1627 OF 2009
                      ------------------------

              Dated this the 8th day of July, 2010

                           JUDGMENT

Abdul Rehim, J.

This appeal is directed against the judgment of the learned

single Judge in W.P.(C) No.20705/2007, dated 17/10/2007.

Counsel for the respondent has brought to our notice

proceedings of the 2nd appellant (2ndrespondent in the writ

petition) dated 15/4/2008, issued in compliance with the

directions contained in the impugned judgment.

2. In view of the fact that the direction contained in the

impugned judgment has already been complied with, we are of

the opinion that the appeal does not survive for further

consideration.

The Writ Appeal is accordingly closed.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk