High Court Kerala High Court

K.S.R.T.C vs The Regional Transport Authority on 8 June, 2010

Kerala High Court
K.S.R.T.C vs The Regional Transport Authority on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1882 of 2004(D)


1. K.S.R.T.C.,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. LALI CHERIAN,

                For Petitioner  :SRI.T.RAVIKUMAR, SC, KSRTC

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice K.T.SANKARAN
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :08/06/2010

 O R D E R
             J.CHELAMESWAR, C.J., K.T.SANKARAN
                      & P.N.RAVINDRAN, JJ.
               ----------------------------------------
                       W.A.No.1882 of 2004
               ----------------------------------------
               Dated this the 8th day of June, 2010

                            JUDGMENT

J.Chelameswar, C.J.

The learned counsel for the appellant/writ petitioner

submitted that the matter has become infructuous. In the light of the

said submission this appeal is dismissed as infructuous.

J.CHELAMESWAR
Chief Justice

K.T.SANKARAN
Judge

P.N.RAVINDRAN
Judge

TKS