High Court Kerala High Court

K.Prahladan vs State Of Kerala on 16 October, 2008

Kerala High Court
K.Prahladan vs State Of Kerala on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29663 of 2008(F)


1. K.PRAHLADAN, MANGATTETHU HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/10/2008

 O R D E R
                              V. GIRI, J.
                   -------------------------------
                      WP(C).No. 29663/2008
                  ---------------------------------
        Dated this the      16th    day of October, 2008.

                             JUDGMENT

In view of the fact that the vehicle in question has already

been released as submitted by the learned counsel for the

petitioner after the institution of the writ petition, I do not think

it is necessary to consider the contentions of the petitioner in

this writ petition. They are left open. It is open to the

petitioner to prosecute other remedies.

V. GIRI, JUDGE.


Pmn/

WPC. /2008    2