IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 174 of 1999(C)
1. U.MOHAMMED BASHEER
... Petitioner
Vs
1. R.T.A
... Respondent
For Petitioner :SRI.P.RAVINDRAN (SR.)
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/05/2008
O R D E R
H.L.DATTU, C.J. & T.R.RAMACHANDRAN NAIR , J.
------------------------------------------------------------------
W.A.No.174 of 1999-C
-------------------------------------------------------
Dated, this the 27th day of May , 2008
JUDGMENT
H.L.Dattu, C.J.
This writ appeal is directed against the orders passed by the
learned Single Judge in O.P.No.23101 of 1998 dated 26-11-1998.
2. Sri.P.Ravindran, learned counsel appearing for the
appellant would submits that as on today, the reliefs sought for by the
appellant does not survive for consideration of this court.
3. Taking note of the submission made by the learned
counsel, the writ appeal is disposed of, as having become unnecessary.
4. In view of the order passed in the writ appeal, the reliefs
sought in C.M.P.No. 392/1999 need not be considered by this court.
Accordingly, the said C.M.P is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(T.R.RAMACHANDRAN NAIR)
JUDGE
MS