Kerala High Court
Abdul Jabbar vs The Regional Transport Authority on 10 November, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24576 of 2008(A)
1. ABDUL JABBAR, KADUNGOLATH HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :10/11/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.24576 of 2008
-------------------------
Dated this the 10th day of November, 2008.
JUDGMENT
Learned counsel for the petitioner
submits that the matter has become
infructuous. The submission is recorded and
the writ petition is dismissed as
infructuous.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge