Kerala High Court
M/S.Lakeshore Hospital vs Registrar Of Companies on 28 August, 2008
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 11623 of 2001(H)
1. M/S.LAKESHORE HOSPITAL
                      ...  Petitioner
                        Vs
1. REGISTRAR OF COMPANIES
                       ...       Respondent
                For Petitioner  :SRI.ANIL D. NAIR
                For Respondent  :SRI.P.S.SREEDHARAN PILLAI, SCGSC
The Hon'ble MR. Justice S.SIRI JAGAN
 Dated :28/08/2008
 O R D E R
                      S.SIRI JAGAN, J
                ==================
                   O.P.No.11623 of 2001
                ==================
         Dated this the 28th day of August, 2008.
                      J U D G M E N T
The counsel for the petitioner has filed a memo to the
effect that during the pendency of the original petition, the 1st
respondent has refunded excess registration fee for which only
O.P. has been filed and therefore original petition has become
infructuous. Accordingly, the original petition is dismissed as
infructuous.
S.SIRI JAGAN, JUDGE
rhs