High Court Kerala High Court

Nirmala vs Alli on 9 July, 2007

Kerala High Court
Nirmala vs Alli on 9 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16953 of 2006(R)


1. NIRMALA, MAROTTICKAL,
                      ...  Petitioner
2. REJI, OLICKAL,

                        Vs



1. ALLI,
                       ...       Respondent

2. K.KARTHIYANI,

3. PDMAVATHY,

4. MALATHI,

5. VALSALA, KALAPPURACKAL, DO. VILLAGE.

6. A.P.VELAYUDHAN,

7. SHOBA,

8. ANANTHU, DO. DO.

9. DVIYA, DO. DO.

10. DEEPU, DO. DO.

                For Petitioner  :SRI.T.I.ABDUL SALAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :09/07/2007

 O R D E R

PIUS C. KURIAKOSE, J.

———————————-

W.P.(C) NO. 16953 of 2006

———————————-

Dated this the 9th day of July, 2007

JUDGMENT

The Registry has submitted a report on verification with

the Execution Court. In view of the facts disclosed by that court,

this writ petition is liable to be closed as having become

infructuous. I do so.

PIUS C. KURIAKOSE,

JUDGE.

Dpk