High Court Kerala High Court

U.Mohammed Basheer vs R.T.A on 27 May, 2008

Kerala High Court
U.Mohammed Basheer vs R.T.A on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 174 of 1999(C)



1. U.MOHAMMED BASHEER
                      ...  Petitioner

                        Vs

1. R.T.A
                       ...       Respondent

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/05/2008

 O R D E R
           H.L.DATTU, C.J. & T.R.RAMACHANDRAN NAIR , J.
              ------------------------------------------------------------------
                               W.A.No.174 of 1999-C
                   -------------------------------------------------------
                     Dated, this the 27th day of May , 2008

                                      JUDGMENT

H.L.Dattu, C.J.

This writ appeal is directed against the orders passed by the

learned Single Judge in O.P.No.23101 of 1998 dated 26-11-1998.

2. Sri.P.Ravindran, learned counsel appearing for the

appellant would submits that as on today, the reliefs sought for by the

appellant does not survive for consideration of this court.

3. Taking note of the submission made by the learned

counsel, the writ appeal is disposed of, as having become unnecessary.

4. In view of the order passed in the writ appeal, the reliefs

sought in C.M.P.No. 392/1999 need not be considered by this court.

Accordingly, the said C.M.P is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(T.R.RAMACHANDRAN NAIR)
JUDGE

MS