High Court Kerala High Court

Paul Varghese vs Kerala State Electricity Board on 1 February, 2010

Kerala High Court
Paul Varghese vs Kerala State Electricity Board on 1 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 1024 of 2004()


1. PAUL VARGHESE, MANJUMMEKUDIYIL,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

                For Petitioner  :SRI.A.V.THOMAS

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :01/02/2010

 O R D E R
             S.S.SATHEESACHANDRAN, J.
         ------------------------------------------------
           C.R.P.Nos.1024 & 1227 of 2004
         -----------------------------------------------
      Dated this the 1st day of February, 2010

                          O R D E R

In C.R.P.No.1024 of 2004, the revision

petitioner, who was the claimant before the court

below, has passed away. His legal representatives

have been brought in as additional petitioners 3 to

5.

When the revision petitions came up for

hearing, counsel for the petitioners submitted that

the revision petitions are not pressed. Recording

the submission, Civil Revision Petitions are

dismissed.

Sd/-

(S.S.SATHEESACHANDRAN)
JUDGE

SK/-

//true copy//