IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 8473 of 1998(H)
1. V.V.BABU
... Petitioner
Vs
1. BIJU SEBASTIAN
... Respondent
For Petitioner :SRI.P.RAVINDRAN
For Respondent :SRI.G.PRABHAKARAN
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/01/2008
O R D E R
H.L.Dattu,C.J. & K.M.Joseph,J.
----------------------------------------------
O.P.No.8473 of 1998-H
----------------------------------------------
Dated, this the 1st day of January, 2008
JUDGMENT
H.L.Dattu,C.J.
Sri.Anil Sivaraman, 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 orders passed in the Original Petition, all pending
Civil Miscellaneous Petitions are dismissed.
Ordered accordingly.
H.L.Dattu
Chief Justice
K.M.Joseph
Judge
vku/-