High Court Kerala High Court

Nimisha K.N vs State Of Kerala on 26 July, 2007

Kerala High Court
Nimisha K.N vs State Of Kerala on 26 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 26404 of 1999(R)



1. NIMISHA K.N.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :26/07/2007

 O R D E R
                             H.L. DATTU, C.J. &  K.T. SANKARAN, J.

                     ...................................................................................

                                        O.P. No.  26404   OF  1999

                    ...................................................................................

                                     Dated this the 26th July, 2007


                                                J U D G M E N T

H.L. Dattu, C.J.:

Shri T.R. Satheesan, learned counsel appearing for the petitioner

submits that as on today, the reliefs sought for by the petitioner would not

survive for consideration of this court.

2. Taking note of the submission made by the learned counsel, the

Original Petition is disposed of, as having become infructuous.

3. In view of the order passed in the Original Petition, the reliefs sought

for in C.M.P.No.44596 of 1999 need not be considered by this court.

Accordingly, the said petition is also rejected.

Ordered accordingly.

H.L. DATTU,

CHIEF JUSTICE.

K.T. SANKARAN,

JUDGE.

lk

H.L. DATTU, C.J. &

K.T. SANKARAN, J.

………………………………………………..

O.P. No. 26404 OF 1999

……………………………………………….

Dated this the 26th July, 2007

J U D G M E N T