IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31259 of 2010(F)
1. TONY JOHN, S/O.LATE LONAPPAN,
... Petitioner
2. JIMMY K.A., S/O.LATE ANTONY,
3. JOY.K.R., S/O.LATE K.P.RAPPAI,
Vs
1. THE PROJECT DIRECTOR, NATIONAL HIGHWAY
... Respondent
2. SPECIAL DEPUTY COLLECTOR,
3. THE PRINCIPAL OFFICER,
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.THOMAS ANTONY
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/11/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P (C) No.31259 of 2010
--------------------------
Dated this the 8th November, 2010
J U D G M E N T
Ext.P1 notification issued by the National Highway
Authority of India is under challenge in this writ petition.
On behalf of respondents, learned standing counsel
submits that notification has already been lapsed.
Therefore, now that the notification, according to the
respondents, has lapsed, there is no necessity for
examining the contention of the petitioner on merits.
Therefore, recording the submission of the learned
standing counsel for the respondents, writ petition is
closed.
Sd/-
ANTONY DOMINIC
JUDGE
ma
/True copy/
P.A to Judge