High Court Kerala High Court

Thulaseedharan Pillai vs Travancore Devaswom Board on 30 July, 2007

Kerala High Court
Thulaseedharan Pillai vs Travancore Devaswom Board on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 5809 of 1995(N)



1. THULASEEDHARAN PILLAI
                      ...  Petitioner

                        Vs

1. TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

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

 Dated :30/07/2007

 O R D E R
                         H.L.Dattu,C.J. & K.T.Sankaran,J.

                         ----------------------------------------------

                             O.P.No.5809 of 1995-N

                         ----------------------------------------------


                       Dated, this the 30th day of July, 2007


                                       JUDGMENT

H.L.Dattu,C.J.

Sri.P.B.Suresh Kumar, 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 unnecessary.

(3) In view of the order passed in the Original Petition, all

pending Civil Miscellaneous Petitions are dismissed.

Ordered accordingly.

H.L.Dattu

Chief Justice

K.T.Sankaran

Judge

vku/-