High Court Kerala High Court

Ummer vs State Of Keral on 11 July, 2008

Kerala High Court
Ummer vs State Of Keral on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8532 of 2004(N)


1. UMMER, THARAYIL HOUSE,
                      ...  Petitioner
2. MUSTHAFFA, PULLIYARTTATHIL,

                        Vs



1. STATE OF KERAL, REPRESENTED BY THE
                       ...       Respondent

2. DISTRICT COLLECTOR, ERNAKULAM.

3. SUB INSPECTOR OF POLICE, KALADY.

                For Petitioner  :SRI.DINESH MATHEW J.MURICKEN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :11/07/2008

 O R D E R
                K. BALAKRISHNAN NAIR, J.
                 --------------------------------------
                  W.P.(C) No.8532 OF 2004
                 --------------------------------------
            Dated this the 11th day of July, 2008

                        J U D G M E N T

~~~~~~~~~~~

Since the petitioners have already remitted the amount

under the impugned orders, the issue raised in this writ petition

has become academic, it is submitted by the learned counsel for

the petitioners. So, the writ petition is closed without prejudice

to the contentions of the petitioners.

(K.BALAKRISHNAN NAIR, JUDGE)

ps