Kerala High Court
Parakkat Muhammed Haji vs Dainabi on 15 February, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 1272 of 2003()
1. PARAKKAT MUHAMMED HAJI,
... Petitioner
Vs
1. DAINABI, W/O.MOHAMMED AND
... Respondent
2. AHAMMED, S/O.MOHAMMED AND DAINABI,
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent : No Appearance
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/02/2008
O R D E R
K.T.SANKARAN, J.
--------------------------------------------
C.R.P. NO. 1272 OF 2003 A
--------------------------------------------
Dated this the 15th February, 2008
O R D E R
Learned counsel appearing for the revision petitioner submits that
the Civil Revision Petition has become infructuous. Accordingly, the Civil
Revision Petition is dismissed as infructuous.
(K.T.SANKARAN)
Judge
ahz/
K.T.SANKARAN, J.
——————————————-
——————————————-
C.R.P.NO.1272 OF 2003 A
O R D E R
15th February, 2008
——————————————-