High Court Kerala High Court

P.Kunjuunny Achari vs Yutokast Ltd on 7 September, 2007

Kerala High Court
P.Kunjuunny Achari vs Yutokast Ltd on 7 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 7612 of 1998(F)



1. P.KUNJUUNNY ACHARI
                      ...  Petitioner

                        Vs

1. YUTOKAST LTD.
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.K.ANAND (A.201)

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

 Dated :07/09/2007

 O R D E R
                       H.L.Dattu,C.J. & K.T.Sankaran,J.
                       ----------------------------------------------
                            O.P.No.7612 of 1998-F
                       ----------------------------------------------

                    Dated, this the 7th day of September, 2007

                                     JUDGMENT

H.L.Dattu,C.J.

As on today, in our view, the reliefs sought for by the petitioners

does not survive for consideration of this Court. Therefore, the Original Petition

is disposed of, as having become unnecessary.

In view of the order passed in the Original Petition, all pending

Civil Miscellaneous Petitions are closed.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-