Kerala High Court
M/S C..A Galiakotwala & Co.Ltd vs M/S Haji Abdulla Haji Adam Sait on 20 September, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 29 of 2009()
1. M/S C..A GALIAKOTWALA & CO.LTD.,
... Petitioner
Vs
1. M/S HAJI ABDULLA HAJI ADAM SAIT,
... Respondent
2. THE KERALA STATE WAKF BOARD,
For Petitioner :SRI.K.N.SIVASANKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice P.S.GOPINATHAN
Dated :20/09/2010
O R D E R
PIUS C. KURIAKOSE &
P. S. GOPINATHAN, JJ.
------------------------------------------------
C. R. P. No.29 of 2009
------------------------------------------------
Dated this the 20th day of September, 2010
ORDER
Pius C. Kuriakose, J
It is submitted by Sri.K.N.Sivasankaran, the
learned counsel for the revision petitioner that the
matter has become infructuous. Hence, the CRP is
dismissed as infructuous.
PIUS C. KURIAKOSE
JUDGE
P. S. GOPINATHAN
JUDGE
kns/-