Kerala High Court
Sathyan Poochakkad vs P.Anantharama on 31 January, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 2561 of 2007()
1. SATHYAN POOCHAKKAD,
... Petitioner
Vs
1. P.ANANTHARAMA,S/O. P.K.SANTHAPAYYA,
... Respondent
2. THE DISTRICT COLLECTOR
3. THE R.D.O. KASARAGOD AT KANHANGAD,
4. THE SPECIAL DEPUTY TAHSILDAR (R.R)
5. THE MANAGER
For Petitioner :SRI.T.K.VIPINDAS
For Respondent :SRI.M.P.ASHOK KUMAR, SC, SYNDICATE BANK
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :31/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------------------
W.A.No.2561 of 2007
-------------------------------------------------------
Dated, this the 31st day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
The memo filed by the counsel for the appellant is taken on
record. In view of the memo, the application to condone the delay in filing the
appeal and the appeal are disposed of, as having become infructuous.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
MS