High Court Kerala High Court

P.S.Ramesh Kumar vs Dr.Vishwas Mehta on 9 August, 2007

Kerala High Court
P.S.Ramesh Kumar vs Dr.Vishwas Mehta on 9 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con Case(C) No. 911 of 2006(S)


1. P.S.RAMESH KUMAR,
                      ...  Petitioner

                        Vs



1. DR.VISHWAS MEHTA,
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :09/08/2007

 O R D E R
                       A.K. BASHEER, J.
                    --------------------------
              Cont. Case (C) NO. 911 OF 2006
                      ---------------------

              Dated this the 9th day of August, 2007

                        J U D G M E N T

Learned counsel for the petitioner submits that the Cont.

Case (C) has become infructuous since the direction contained in

the judgment has been complied with. Therefore the Cont. Case

(C) is closed.

A.K. BASHEER, JUDGE

vps

A.K. BASHEER, JUDGE

OP NO.20954/00

JUDGMENT

1ST MARCH, 2007