IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 32232 of 2000(K)
1. THE ASSN. OF PLANTERS OF KERALA, COCHIN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.JOSEPH KODIANTHARA
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/08/2007
O R D E R
H.L.DATTU, C.J. & K.T.SANKARAN, J.
------------------------------
O.P.No.32232 of 2000-K
-------------------------------------
Dated this the 13th day of August, 2007.
J U D G M E N T
H.L.Dattu, C.J.
Learned counsel, Sri.Joseph Kodianthara, appearing for the
petitioners submits that as on today, the reliefs sought for by the petitioners
does not survive for consideration of this court in view of the Full Bench
decision of this court.
(2). In view of the above, the original petition is disposed of, as
having become unnecessary.
(3). Consequently, all pending Civil Miscellaneous Petitions are
rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.T.SANKARAN)
JUDGE
MS