Kerala High Court
T.K. Mohammed vs Koothuparamba Municipality on 28 July, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5750 of 2004(H)
1. T.K. MOHAMMED, `FATHIMAS', NEAR SBI,
... Petitioner
2. P.M. MOHAMMED RUFAID, DO.
Vs
1. KOOTHUPARAMBA MUNICIPALITY,
... Respondent
2. KOOTHUPARAMBA MUNICIPAL COUNCIL,
For Petitioner :SRI.K.V.SOHAN
For Respondent :SRI.P.V.SURENDRANATH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :28/07/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.5750/2004-H
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 28th day of July, 2010
J U D G M E N T
Learned counsel for the petitioners submitted that the
writ petition has become infructuous. Therefore, the writ
petition is dismissed as infructuous.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE