High Court Kerala High Court

Manesh Madhavan vs The Regional Transport Authority on 6 December, 2010

Kerala High Court
Manesh Madhavan vs The Regional Transport Authority on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28774 of 2008(A)


1. MANESH MADHAVAN, MANORAJ BHAVAN,
                      ...  Petitioner
2. SMT. BEEVI, W/O. KUNUMOHAMMED

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. THE STATE TRANSPORT APPELLATE

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/12/2010

 O R D E R

T.R.RAMACHANDRAN NAIR,J.

————————————-
W.P.(C)No.28774 Of 2008

—————————————————–
DATED THIS THE 6th DAY OF DECEMBER, 2010

J U D G M E N T

When the Writ Petition came up for hearing, the learned

counsel appearing for the petitioners submitted that the matter

has become infructuous. The Writ Petition is accordingly

dismissed as infructuous.

Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE.)

dsn