Kerala High Court
Kerala State Of Road Transport vs M.E. Ponnamma on 29 June, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1471 of 2002()
1. KERALA STATE OF ROAD TRANSPORT
... Petitioner
2. ASST. TRANSPORT OFFICER,
Vs
1. M.E. PONNAMMA, W/O.R. KARUNAKARAN PILLAI
... Respondent
For Petitioner :SRI.JAMES KOSHY.N., SC. KSRTC
For Respondent :SRI.M.V.THAMBAN
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/06/2007
O R D E R
K.S.Radhakrishnan
&
Antony Dominic, JJ.
========================
W.A.No.1471 of 2002
========================
Dated this the 29th day of June, 2007.
JUDGMENT
Radhakrishnan,J.
Learned counsel for the appellants submits that this Writ Appeal
has become infructuous and that it can be dismissed. Accordingly, the
Writ Appeal is dismissed as infructuous.
K.S.Radhakrishnan,
Judge.
Antony Dominic,
Judge.
ess 30/6/6