Kerala High Court
Santhosh Kumar vs Stae Of Kerala on 3 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1613 of 2001(B)
1. SANTHOSH KUMAR
... Petitioner
Vs
1. STAE OF KERALA
... Respondent
For Petitioner :SMT.SUMATHY DANDAPANI
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/12/2007
O R D E R
K.S.RADHAKRISHNAN & T.R.RAMACHANDRAN NAIR, JJ.
---------------------------------
W.A.No.1613/01, O.P.No.13453/01
& O.P.No.13327/01
------------------------------------
Dated this the 3rd day of December, 2007
JUDGMENT
Radhakrishnan, J.
A statement has been filed on behalf of the department of
Agriculture in O.P.No.13453/01. It is stated that the impugned
order – Ext.P7 has been subsequently cancelled. In such
circumstances, writ appeal as well as original petitions have
become infructuous. Hence Writ Appeal and Original Petitions
are dismissed as infructuous.
K.S.RADHAKRISHNAN
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
sv.