High Court Kerala High Court

Remani Kumar vs The Kerala State Co-Operative … on 27 January, 2010

Kerala High Court
Remani Kumar vs The Kerala State Co-Operative … on 27 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 14998 of 2003(I)


1. REMANI KUMAR, BILL COLLECTOR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE CO-OPERATIVE UNION,
                       ...       Respondent

2. ASSISTANT REGISTRAR (GENERAL) OF

                For Petitioner  :SRI.D.SOMASUNDARAM

                For Respondent  :SRI.T.R.RAMACHANDRAN NAIR, SC, SCU

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/01/2010

 O R D E R

S.SIRI JAGAN, J.

—————————
O.P. No. 14998 OF 2003

————————–
Dated this the 27th day of January, 2010

J U D G M E N T

The learned counsel appearing for the petitioners submits that the

original petition has become infructuous. Accordingly, the same is

dismissed as infructuous.

S.SIRI JAGAN, JUDGE
vps