High Court Kerala High Court

M.A.Thomas vs State Of Kerala on 6 May, 2008

Kerala High Court
M.A.Thomas vs State Of Kerala on 6 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14046 of 2008(V)


1. M.A.THOMAS, S/O. M.T.ALEXANDER, AGED 59,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. SECRETARY,

3. M/S. ULTIMA BUILDERS AND DEVELOPERS

4. MR.SANTHOSH,

                For Petitioner  :SRI.K.MADHUSOODHANAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/05/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).14046/2008
                      --------------------
           Dated this the 6th day of May, 2008

                      JUDGMENT

Learned counsel for the petitioner submits that he

has received a copy of the order passed in the Civil

Miscellaneous Appeal, yesterday. Therefore, writ petition

has become infructuous. In the result, writ petition is

dismissed as infructuous.

V.GIRI,
Judge

mrcs