High Court Kerala High Court

Parambath Kunahbdulla Haji vs District Wakf Tribunal on 7 August, 2008

Kerala High Court
Parambath Kunahbdulla Haji vs District Wakf Tribunal on 7 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5027 of 2006(W)


1. PARAMBATH KUNAHBDULLA HAJI,
                      ...  Petitioner
2. M.K.ABDURAHIMAN, S/O.KOYATTY HAJI,
3. A.K.MOIDU HAJI, FOUZIA MANZIL,

                        Vs



1. DISTRICT WAKF TRIBUNAL, KOZHIKODE.
                       ...       Respondent

2. THE KERALA STATE WAKF BOARD, REPRESENTED

3. K.KUNHAMMAD, S/O.MOIDU,

4. VELLIKULANGARA VALLIKKAD JUMA=ATH PALLI,

5. FAIZAL.P.ADVOCATE, ROLL NO. 302/93 NAHAR

                For Petitioner  :SRI.M.P.SREEKRISHNAN

                For Respondent  :SRI.C.P.MOHAMMED NIAS

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :07/08/2008

 O R D E R
           KURIAN JOSEPH & HARUN-UL-RASHID, JJ.
              ----------------------------------------------
                   W.P.(C) No.5027 of 2006
              ----------------------------------------------
                    Dated 7th August, 2008.

                          J U D G M E N T

Kurian Joseph, J.

Learned counsel for the petitioners on instruction

submits that the writ petition has become infructuous. Therefore,

it is dismissed.

KURIAN JOSEPH, JUDGE.

HARUN-UL-RASHID, JUDGE.

tgs

KURIAN JOSEPH &

HARUN-UL-RASHID, JJ

———————————————-

W.P.(C) No.5027 of 2006

———————————————-

J U D G M E N T

Dated 7th August, 2008.