Kerala High Court
M.A.Ali vs The Kerala State Road Transport on 9 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11908 of 2008(P)
1. M.A.ALI, S/O.G.IDROS, AGED 67 YEARS,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE DISTRICT TRANSPORT OFFICER, KSRTC,
For Petitioner :SRI.N.UNNIKRISHNAN
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice K.M.JOSEPH
Dated :09/06/2008
O R D E R
K.M.JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - -
WP.(C) No.11908 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of June, 2008
JUDGMENT
When this matter came up today, learned counsel appearing on
behalf of the respondent Corporation submits that the amount as per Ext.P3
shall be disbursed to the petitioner within two months.
Recording this submission, the writ petition is disposed of
directing that the amount will be disbursed to the petitioner within two
months from the date of receipt of a copy of this judgment.
(K.M. JOSEPH, JUDGE)
sb