Kerala High Court
K.S.R.T.C vs The Regional Transport Authority on 8 June, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1882 of 2004(D)
1. K.S.R.T.C.,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. LALI CHERIAN,
For Petitioner :SRI.T.RAVIKUMAR, SC, KSRTC
For Respondent :GOVERNMENT PLEADER
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice K.T.SANKARAN
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/06/2010
O R D E R
J.CHELAMESWAR, C.J., K.T.SANKARAN
& P.N.RAVINDRAN, JJ.
----------------------------------------
W.A.No.1882 of 2004
----------------------------------------
Dated this the 8th day of June, 2010
JUDGMENT
J.Chelameswar, C.J.
The learned counsel for the appellant/writ petitioner
submitted that the matter has become infructuous. In the light of the
said submission this appeal is dismissed as infructuous.
J.CHELAMESWAR
Chief Justice
K.T.SANKARAN
Judge
P.N.RAVINDRAN
Judge
TKS