Kerala High Court
S.Ramaswamy vs S.Radha on 17 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24219 of 2007(G)
1. S.RAMASWAMY, AGED 64 YEARS,
... Petitioner
Vs
1. S.RADHA, T.C.NO.25/2734,
... Respondent
2. S.KAMALA, 28/2951,
3. S.SREENIVASAN, 8/4D,
4. PADMA RAMAKRISHNAN,
5. SITA SARMA, S-11,35TH CROSS STREET,
6. JANYANTHI KRISHNAN,
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.Q.BARKATH ALI
Dated :17/09/2009
O R D E R
P.Q.BARKATH ALI, J.
- - - - - - - - - - - - - - - - - - - - -
W.P.(C) .No. 24219 OF 2007
- - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 17th day of September , 2009
JUDGMENT
This writ petition is remaining defective as no process has been
received for issuing notice. This writ petition under Article 227 of the
Constitution was filed to issue a writ of certiorari to quash Ext.P6 order
which is an order passed by the Sub Court, Thiruvananthapuram in
I.A.NO.3730/2007 in O.S.No.147/2002.
The learned counsel for the petitioner submits that the suit itself
has been disposed of and the writ petition has become infructuous.
Hence the writ petition is disposed of as infructuous.
P.Q.BARKATH ALI
JUDGE
sv.