High Court Kerala High Court

P.J.Eapen vs The Government Of India on 4 November, 2009

Kerala High Court
P.J.Eapen vs The Government Of India on 4 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 530 of 2002()


1. P.J.EAPEN, CHERADY HOUSE,
                      ...  Petitioner

                        Vs



1. THE GOVERNMENT OF INDIA, REP. BY THE
                       ...       Respondent

2. REGISTRAR OF COMPANIES KERALA,

                For Petitioner  :SRI.P.SURESH

                For Respondent  :SRI.V.V.SIDHARTHAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :04/11/2009

 O R D E R
        PIUS C.KURIAKOSE & K.SURENDRA MOHAN, JJ.
                     ------------------------
                    C.R.P.No. 530 OF 2002
                     ------------------------

            Dated this the 4th day of November, 2009

                           O R D E R

Pius C.Kuriakose, J.

it is submitted by Sri.P.Suresh, learned counsel for the

revision petitioner, that the tenant has already vacated the

building. Hence this CRP is dismissed as infructuous. No costs.

PIUS C.KURIAKOSE,JUDGE

K.SURENDRA MOHAN, JUDGE
dpk

WPC.No. 2

PIUS C.KURIAKOSE &
K.SURENDRA MOHAN, JJ.

————————
C.R.P.No. 530 OF 2002

————————

O R D E R

4th November, 2009