Kerala High Court
P. Chandra Sekharan Vaidyar vs Union Of India on 13 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14173 of 2005(K)
1. P. CHANDRA SEKHARAN VAIDYAR,
... Petitioner
2. MOHAN DAS, S/O. CHANDRA SEKHARAN VAIDYAR
Vs
1. UNION OF INDIA, REP. BY SECRETARY
... Respondent
2. INDIAN OVERSEAS BANK, REP. BY
3. THE MANAGER, INDIAN OVERSEAS BANK,
For Petitioner :SRI.SANTHARAM.P
For Respondent :SRI.P.B.SAHASRANAMAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/10/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No. 14173 of 2005
==================
Dated this the 13th day of October, 2008
J U D G M E N T
Learned counsel for the petitioners submits that this writ
petition has become infructuous. Accordingly, the writ petition is
dismissed as infructuous.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge