High Court Kerala High Court

K.P.Madhusoodhanan Nair vs The K.S.R.T.C on 11 December, 2006

Kerala High Court
K.P.Madhusoodhanan Nair vs The K.S.R.T.C on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 531 of 2000()



1. K.P.MADHUSOODHANAN NAIR
                      ...  Petitioner

                        Vs

1. THE K.S.R.T.C.
                       ...       Respondent

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  :SRI.JOSE THETTAYIL, SC, KSRTC

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :11/12/2006

 O R D E R
                          K.A.ABDUL GAFOOR &

                          K.R. UDAYABHANU, JJ.

               ==============================

                        R.P.NO. 531 OF 2000 IN

                         W.A.NO. 2418 OF 1999

               ============================


         DATED THIS THE 11TH DAY OF DECEMBER   2006


                                   ORDER

Abdul Gafoor,J.

In the nature of the substantial prayer sought for in the writ

petition, because of the retirement of the writ

petitioner/appellant/review petitioner, the entire matter has become

infructuous. The R.P.is dismissed.

Sd/-

K.A.ABDUL GAFOOR

JUDGE

Sd/-

K.R.UDAYABHANU,

JUDGE

ks. TRUE COPY

P.S.TO JUDGE

K.A.ABDUL GAFOOR &

K.R.UDAYABHANU, JJ

=====================

R.P.NO.531 OF 2000 IN

W.A.NO. 2418 OF 1999

ORDER

11-12-2006

=====================