High Court Kerala High Court

Panikkarthotiyil Chandran vs Kooriyalil Sreedharan on 28 July, 2010

Kerala High Court
Panikkarthotiyil Chandran vs Kooriyalil Sreedharan on 28 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1060 of 2003(C)



1. PANIKKARTHOTIYIL CHANDRAN
                      ...  Petitioner

                        Vs

1. KOORIYALIL SREEDHARAN
                       ...       Respondent

                For Petitioner  :SMT.SUMATHY DANDAPANI (SR.)

                For Respondent  :SRI.M.C.SEN (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/07/2010

 O R D E R
      PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
      -------------------------------------------------------------
       C.R.P. No.1060 of 2003 and Cross objection
      -------------------------------------------------------------
              Dated this the 28th day of July, 2010


                             O R D E R

—————

Pius C.Kuriakose,J.

It is submitted on behalf of the counsel for the

revision petitioner that the building has already been

surrendered to the landlord and in that way the CRP has

become infructuous. We record the above submission

and dismiss the CRP and cross objection as infructuous.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb