High Court Kerala High Court

Sherly George vs K.T.Jose on 24 September, 2009

Kerala High Court
Sherly George vs K.T.Jose on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2107 of 2009()


1. SHERLY GEORGE,W/O.GEORGE MATHEW,
                      ...  Petitioner

                        Vs



1. K.T.JOSE,
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY,

3. SECRETARY,

4. KERALA STATE ROAD TRANSPORT AUTHORITY,

                For Petitioner  :SRI.M.A.FAYAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :24/09/2009

 O R D E R

K.BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.

——————————————————————

WA No.2107 OF 2009

——————————————————————

Dated 24th September 2009

Judgment

Balakrishnan Nair, J.

The appeal is preferred against an ad interim order, passed by

the learned Single Judge, at the time of admission of the Writ

Petition. Going by the decision of this Court in K.S.Das v. State of

Kerala (1992(2) KLT 358), an appeal is not maintainable against

such an order. Accordingly, this Writ Appeal is dismissed. The

appellant will be free to move the learned Single Judge, to redress

her grievance.

K.BALAKRISHNAN NAIR, JUDGE

P.BHAVADASAN, JUDGE

sta

2

3