High Court Kerala High Court

P.Girish Kumar vs The State Of Kerala on 11 April, 2007

Kerala High Court
P.Girish Kumar vs The State Of Kerala on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10571 of 2007(S)


1. P.GIRISH KUMAR, 1/1832, PUTHIYAVEETTIL,
                      ...  Petitioner
2. T.K.JAYAKUMAR, THAZHATHUKANDY HOUSE,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/04/2007

 O R D E R
                  K.S.RADHAKRISHNAN, Ag.C.J.   &

                           M.N.KRISHNAN, J.

                      -------------------------------

                          W.P.(C)No.10571 of 2007

                       -------------------------------

               Dated, this the   11th day of April,  2007


                                JUDGMENT

Radhakrishnan, Ag.C.J.

We are informed that the District Collector has already

taken charge, in which event he will convene a meeting without

further delay.

Writ petition is disposed of as above.

K.S.RADHAKRISHNAN,

Ag.CHIEF JUSTICE.

M.N.KRISHNAN,

JUDGE.

vns