Kerala High Court
V.T.Purushothaman vs The District Collector And on 13 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3451 of 2005(C)
1. V.T.PURUSHOTHAMAN, S/O. THEVAN,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR AND
... Respondent
2. THE ASSISTANT EXECUTIVE ENGINEER,
3. THE ASSISTANT ENGINEER,
4. NANU,
5. GOWRI, W/O. NANU,
6. THANKAMMA, W/O. KUNJU KUNJU,
For Petitioner :SRI.C.S.MANILAL
For Respondent :SRI.P.SANTHALINGAM, SC, KSEB
The Hon'ble MR. Justice K.T.SANKARAN
Dated :13/08/2008
O R D E R
K.T. SANKARAN,J.
--------------------------------------
W.P.(C) No.3451 of 2005 J
--------------------------------------
Dated this the 13th day of August, 2008.
J U D G M E N T
It is submitted by the learned counsel for the petitioner that the
dispute between the parties in respect of the drawl of electric line has been
settled and, therefore, the Writ Petition has become infructuous.
Writ Petition is, accordingly, dismissed as infructuous.
K.T. SANKARAN,
JUDGE.
cks