IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 10425 of 2001(N)
1. S.BABY DAS
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.M.K.CHANDRA MOHANDAS
For Respondent :SRI.R.ANILKUMAR
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :16/08/2007
O R D E R
H.L.Dattu, C.J. & K.T.Sankaran, J.
----------------------------------------------------
O.P.No.10425 of 2001-N
----------------------------------------------------
Dated, this the 14th day of August, 2007
JUDGMENT
H.L.Dattu, C.J.
As on today, in our view, the reliefs sought for by the petitioner
does not survive for consideration of this Court. Therefore, the Original Petition
is disposed of, as having become unnecessary.
In view of the order passed in the Original Petition, the reliefs
sought in C.M.P.No.16725 of 2001 need not be considered by this Court.
Accordingly, the said C.M.P. is also rejected.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.T.Sankaran
Judge
vku/-