High Court Kerala High Court

The Union Of India vs P. Krishnan Kutty on 31 July, 2007

Kerala High Court
The Union Of India vs P. Krishnan Kutty on 31 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1745 of 2007()


1. THE UNION OF INDIA,
                      ...  Petitioner
2. OFFICER IN-CHARGE RECORDS,

                        Vs



1. P. KRISHNAN KUTTY,
                       ...       Respondent

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/07/2007

 O R D E R
        K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.
       ===============================
                    W.A. NO. 1745 OF 2007
               ======================
             Dated this the 31st day of July, 2007

                        J U D G M E N T

Radhakrishnan, J.

When the matter came up for hearing, counsel for the

respondent brought to our knowledge the order passed by this

court in Con.Case(C) No.1335 of 2006, wherein there is a

reference to a Fax message received from the Defence Ministry

stating that the judgment has been complied with. We therefore

find no reason to entertain this appeal. However, we make it clear

that the findings entered by the learned Judge, would not be

treated as a precedent.

Writ appeal is disposed of as above.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp