Kerala High Court
Joshi vs K.G.Sivasankaran Nair on 22 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1882 of 2005(Y)
1. JOSHI, S/O. AUGUSTHY,
... Petitioner
Vs
1. K.G.SIVASANKARAN NAIR,
... Respondent
2. DAVID,
3. REGIONAL TRANSPORT OFFICER, IDUKKI.
4. SUB INSPECTOR OF POLICE,
5. DIRECTOR,
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.N.RAGHURAJ
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :22/08/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.1882 OF 2005
---------------------------------------
Dated this the 22nd day of August, 2008.
J U D G M E N T
It is submitted that in view of the intervening
developments, what survives is only prayer No.3 which is
extracted below:
Issue a writ of mandamus or any other appropriate writ
commanding the 5th respondent to conduct appropriate
enquiry against the wealth amassed by the 1st and 2nd
respondents in the capacity of officials under the Motor
Vehicles Department.
It is for the petitioner to pursue the matter in appropriate
proceedings before the appropriate forum. Without prejudice to
such liberty, this writ petition is closed.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 1882 OF 2005
J U D G M E N T
22.08.2008