IN THE HIGH COURT OF KERALA AT ERNAKULAM
FAO.No. 98 of 2005()
1. M.V. SUSHEELA, D/O. M.V. RAGHAVAN,
... Petitioner
Vs
1. M.V. SARADA, W/O. RAGHAVAN,
... Respondent
2. M.V. RAVEENDRAN, S/O. RAGHAVAN,
3. M.V. THNKAM, D/O. M.V. RAGHAVAN,
4. M.V. SARANGADHARAN, S/O. M.V. RAGHAVAN
5. M.V. BABU, S/O. M.V. RAGHAVAN
6. M.V. BALRAM, S/O. M.V. RAGHAVAN,
7. M.V. REEJA, D/O. M.V. RAGHAVAN,
For Petitioner :SRI.B.KRISHNAN
For Respondent :SRI.M.GOPIKRISHNAN NAMBIAR
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN
Dated :27/05/2009
O R D E R
P.R. RAMAN & P. BHAVADASAN, JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
F.A.O,. No. 98 of 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 27th day of May, 2009.
JUDGMENT
Raman, J,
This appeal arises out of an order passed dismissing an
application to appoint a receiver. Since the very suit has been disposed
of during the pendency of this appeal, it is submitted that the appeal has
become infructuous.
Recording the above submission, the appeal is dismissed as
infructuous.
P.R. Raman,
Judge
P. Bhavadasan,
Judge
sb.