IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 474 of 1998(A)
1. V.P.CHANDRAN
... Petitioner
Vs
1. C.I. OF POLICE,TRIPUNITHURA
... Respondent
For Petitioner :SMT.I.SHEELA DEVI
For Respondent :SMT.KOCHUMOL KODUVATH
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/02/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
----------------------------------------------
R.P.No.474 of 1998 in
O.P.No.15123 of 1998-A
----------------------------------------------
Dated, this the 26th day of February, 2008.
ORDER
H.L.Dattu,C.J.
Smt.I.Sheeladevi, learned counsel appearing for the review
petitioner submits that as on today, the reliefs sought for by the review petitioner
does not survive for consideration of this Court.
2. Taking note of the submission made by the learned counsel,
the Review Petition is disposed of, as having become infructuous.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-