High Court Kerala High Court

The Mg.Partner … vs State Of Kerala on 12 September, 2007

Kerala High Court
The Mg.Partner … vs State Of Kerala on 12 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 22504 of 1998(D)



1. THE MG.PARTNER M/S.INTERNATIONAL SHIPPIN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :12/09/2007

 O R D E R
                         H.L.Dattu,C.J. & K.T.Sankaran,J.
                         ----------------------------------------------
                          O.P.No.22504 of 1998-D
                         ----------------------------------------------

                    Dated, this the 12th day of September, 2007

                                       JUDGMENT

H.L.Dattu,C.J.

Sri.K.V.Gopinathan Nair, learned counsel appearing for the

petitioner submits that as on today, the reliefs sought for by the petitioner does

not survive for consideration of this court.

2. Taking note of the submission made by the learned counsel,

the Original Petition is disposed of, as having become infructuous.

3. In view of the order passed in the Original Petition, the reliefs

sought in C.M.P.No.39660 of 1998 need not be considered by this Court.

Accordingly, the said C.M.P. is also rejected.

Ordered accordingly.

H.L.Dattu
Chief Justice

K.T.Sankaran
Judge
vku/-