IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 424 of 2004()
1. S.A.MAHEEN,
... Petitioner
Vs
1. THE CITY CORPORATION OF
... Respondent
2. THE KERALA STATE ROAD TRANSPORT
3. THE STATE OF KERALA,
For Respondent :SRI.JAMES KOSHY.N., SC. KSRTC
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.M.JOSEPH
Dated :25/01/2008
O R D E R
H.L.DATTU, C.J. & K.M.JOSEPH, J.
------------------------------------------
W.A.No.424 of 2004
------------------------------------------
Dated, this the 25th day of January, 2008
JUDGMENT
H.L.Dattu, C.J.
Smt.S.Mumtaz, learned counsel appearing for the appellant, submits
that as on today the relief sought for by the appellant in the writ appeal does
not survive for consideration of this Court.
2. Taking note of the submission made by the learned counsel, this writ
appeal is disposed of as having become unnecessary.
3. In view of the order passed in the writ appeal, the relief sought in
I.A.No.3152 of 2004 need not be considered by this Court. Accordingly the
said application is rejected.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(K.M.JOSEPH)
JUDGE
vns