Kerala High Court
Manesh Madhavan vs The Regional Transport Authority on 6 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28774 of 2008(A)
1. MANESH MADHAVAN, MANORAJ BHAVAN,
... Petitioner
2. SMT. BEEVI, W/O. KUNUMOHAMMED
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE STATE TRANSPORT APPELLATE
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/12/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
————————————-
W.P.(C)No.28774 Of 2008
—————————————————–
DATED THIS THE 6th DAY OF DECEMBER, 2010
J U D G M E N T
When the Writ Petition came up for hearing, the learned
counsel appearing for the petitioners submitted that the matter
has become infructuous. The Writ Petition is accordingly
dismissed as infructuous.
Sd/-( T.R.RAMACHANDRAN NAIR, JUDGE.)
dsn