High Court Kerala High Court

Ravichandran vs The Deputy Transport … on 23 March, 2010

Kerala High Court
Ravichandran vs The Deputy Transport … on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30543 of 2006(J)


1. RAVICHANDRAN, 10/510,
                      ...  Petitioner

                        Vs



1. THE DEPUTY TRANSPORT COMMISSIONER,
                       ...       Respondent

2. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :23/03/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                   -------------------------------------------
                    W.P(C).No.30543 OF 2006
                  -------------------------------------------
              Dated this the 23rd day of March, 2010


                              JUDGMENT

In this matter, an interim order was issued on 25.11.2006,

ordering that recovery steps shall be held back till finalisation of

proceedings and passing of final orders. No further orders are

called for in this writ petition. The said interim order is made

absolute and the writ petition is ordered accordingly without

entering on merits.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.24/03.