IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 11256 of 1999(M)
1. P.N.KUTTAPPAN
... Petitioner
Vs
1. DIST. COLLECTOR.,IDUKKI
... Respondent
For Petitioner :SRI.K.V.SABU
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :04/09/2007
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
O.P.No.11256 OF 1999
-------------------------------------------
Dated this the 4th day of September, 2007
JUDGMENT
This writ petition was admitted on 4.5.1999. Necessary
process was not placed. Hence notice has not been sent.
2. None appears for the petitioner.
With the passage of time, the relief sought for in this writ
petition either does not survive or would have resulted in the
damage sought to be prevented. Either way, no effective remedy
could be granted by adjudication of the writ petition. The same
is, accordingly, dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.
=======================
THOTTATHIL B. RADHAKRISHNAN, J
O.P.NO.11256 OF 1999
JUDGMENT
4th SEPTEMBER, 2007.
=======================