Kerala High Court
More Than Fifty Parties vs More Than Fifty Parties on 21 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19191 of 2003(I)
1. MORE THAN FIFTY PARTIES
... Petitioner
Vs
1. MORE THAN FIFTY PARTIES
... Respondent
For Petitioner :SRI.M.K.DAMODARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :21/12/2006
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.19191,19907 & 19657 of 2003
----------------------------------------------
Dated 21st December, 2006.
J U D G M E N T
In view of the intervening developments whereby the
petitioners have obtained transfer to the Districts of their option,
it is submitted that no further orders are necessary in these writ
petitions. They are accordingly closed.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.Nos.19191,19907 & 19657 of 2003
———————————————-
J U D G M E N T
Dated 21st December, 2006.