Kerala High Court
Malayalee Law Graduate Forum vs Air India Ltd on 27 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 19257 of 2000(P)
1. MALAYALEE LAW GRADUATE FORUM,KUWAIT
... Petitioner
Vs
1. AIR INDIA LTD
... Respondent
For Petitioner :SRI.S.RADHAKRISHNAN
For Respondent :SRI.JOSEPH KODIANTHARA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/05/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
O.P. No. 19257 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 27th day of May, 2010.
J U D G M E N T
Learned counsel for the petitioners submits that the original
petition has become infructuous. Accordingly, the original petition is
dismissed as infructuous.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.
-: 2 :-
S. Siri Jagan, J.
=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=-=
O.P. No. 19257 of 2009
=-=-=-=-=-=-=-=-=–=-=-=-=-=-=-=-=-=
J U D G M E N T
27th day of May, 2010.