Kerala High Court
K.Prahladan vs State Of Kerala on 16 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29663 of 2008(F)
1. K.PRAHLADAN, MANGATTETHU HOUSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.K.RAVEENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/10/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).No. 29663/2008
---------------------------------
Dated this the 16th day of October, 2008.
JUDGMENT
In view of the fact that the vehicle in question has already
been released as submitted by the learned counsel for the
petitioner after the institution of the writ petition, I do not think
it is necessary to consider the contentions of the petitioner in
this writ petition. They are left open. It is open to the
petitioner to prosecute other remedies.
V. GIRI, JUDGE.
Pmn/ WPC. /2008 2