Kerala High Court
Ravichandran vs The Deputy Transport … on 23 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30543 of 2006(J)
1. RAVICHANDRAN, 10/510,
... Petitioner
Vs
1. THE DEPUTY TRANSPORT COMMISSIONER,
... Respondent
2. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :23/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.30543 OF 2006
-------------------------------------------
Dated this the 23rd day of March, 2010
JUDGMENT
In this matter, an interim order was issued on 25.11.2006,
ordering that recovery steps shall be held back till finalisation of
proceedings and passing of final orders. No further orders are
called for in this writ petition. The said interim order is made
absolute and the writ petition is ordered accordingly without
entering on merits.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.24/03.