Kerala High Court
K. Mohammed vs The Secretary on 20 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19969 of 2007(B)
1. K. MOHAMMED, S/O. BEERANKUTTY,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. SRI.A.T.ALI, S/O. KUNHAVARAN,
3. SRI.K. MUSTHAFA, S/O. RAYIN,
4. SRI.K.M. SHABEER, S/O. ABDULLA,
5. SRI. P.MOHAMMEDKUTTY,
6. SRI.K.P. ABDUL BASHEER,
7. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent :SRI.K.V.GOPINATHAN NAIR
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :20/06/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.19969 of 2007
-----------------------------------------
Dated this the 20th day of June, 2008
JUDGMENT
In the matter of request for change of timings it is
submitted that in view of the intervening developments no
further orders are necessary in this writ petition. The writ
petition is accordingly closed.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.19969 of 2007
———————————–
JUDGMENT
20th June, 2008