Kerala High Court
Rajamma vs The Sub Divisional Magistrate And on 26 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13704 of 2008(F)
1. RAJAMMA, W/O.RAMACHANDRAN, RESIDING
... Petitioner
Vs
1. THE SUB DIVISIONAL MAGISTRATE AND
... Respondent
2. THE VILLAGE OFFICER, KANNADI-II VILLAGE,
3. CHANDRAN, S/O.KUPPAN, RESIDING AT
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice R.BASANT
Dated :26/05/2008
O R D E R
R. BASANT, J.
-----------------------------------------------
W.P.(C) No. 13704 OF 2008
-----------------------------------------------
Dated this the 26th day of May, 2008
JUDGMENT
The grievance of the petitioner is about the non disposal of a
petition pending before the Sessions Court. The report of the
learned Sessions Judge shows that the said petition has already
been disposed of on 23.05.2008.
I am, in these circumstances, satisfied that no further
directions are necessary in the matter. This Writ Petition is
accordingly dismissed.
R. BASANT, JUDGE
ttb
B.A. No. OF 2008
2
B.A. No. OF 2008
3