IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 531 of 2000()
1. K.P.MADHUSOODHANAN NAIR
... Petitioner
Vs
1. THE K.S.R.T.C.
... Respondent
For Petitioner :SRI.L.MOHANAN
For Respondent :SRI.JOSE THETTAYIL, SC, KSRTC
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :11/12/2006
O R D E R
K.A.ABDUL GAFOOR &
K.R. UDAYABHANU, JJ.
==============================
R.P.NO. 531 OF 2000 IN
W.A.NO. 2418 OF 1999
============================
DATED THIS THE 11TH DAY OF DECEMBER 2006
ORDER
Abdul Gafoor,J.
In the nature of the substantial prayer sought for in the writ
petition, because of the retirement of the writ
petitioner/appellant/review petitioner, the entire matter has become
infructuous. The R.P.is dismissed.
Sd/-
K.A.ABDUL GAFOOR
JUDGE
Sd/-
K.R.UDAYABHANU,
JUDGE
ks. TRUE COPY
P.S.TO JUDGE
K.A.ABDUL GAFOOR &
K.R.UDAYABHANU, JJ
=====================
R.P.NO.531 OF 2000 IN
W.A.NO. 2418 OF 1999
ORDER
11-12-2006
=====================