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