High Court Kerala High Court

Abdul Hakkim vs Ernakulam District Private Bus on 6 July, 2009

Kerala High Court
Abdul Hakkim vs Ernakulam District Private Bus on 6 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13612 of 2009(O)


1. ABDUL HAKKIM, KOLLAMPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. ERNAKULAM DISTRICT PRIVATE BUS
                       ...       Respondent

2. M.B.SATYAN, GENERAL SECRETARY,

                For Petitioner  :SRI.PRASAD CHANDRAN

                For Respondent  :SRI.S.NIRMAL KUMAR

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :06/07/2009

 O R D E R
                 S.S. SATHEESACHANDRAN, J.

             ````````````````````````````````````````````````````
                  W.P.(C) No. 13612 OF 2009 O
             ````````````````````````````````````````````````````
                Dated this the 6th day of July, 2009

                           J U D G M E N T

Learned counsel for the petitioner submis that the suit

is already listed for trial on 10.7.2009 and the relief claimed in the

petition has become practically infructuous. Writ petition is

dismissed as infructuous.

Sd/-

(S.S. SATHEESACHANDRAN, JUDGE)

aks

// True Copy //

P.A. to Judge