Kerala High Court
P.Girish Kumar vs The State Of Kerala on 11 April, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10571 of 2007(S)
1. P.GIRISH KUMAR, 1/1832, PUTHIYAVEETTIL,
... Petitioner
2. T.K.JAYAKUMAR, THAZHATHUKANDY HOUSE,
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/04/2007
O R D E R
K.S.RADHAKRISHNAN, Ag.C.J. &
M.N.KRISHNAN, J.
-------------------------------
W.P.(C)No.10571 of 2007
-------------------------------
Dated, this the 11th day of April, 2007
JUDGMENT
Radhakrishnan, Ag.C.J.
We are informed that the District Collector has already
taken charge, in which event he will convene a meeting without
further delay.
Writ petition is disposed of as above.
K.S.RADHAKRISHNAN,
Ag.CHIEF JUSTICE.
M.N.KRISHNAN,
JUDGE.
vns