High Court Kerala High Court

S. Leenamani vs K.S.R.T.C. Rep. By Its Managing … on 30 July, 2007

Kerala High Court
S. Leenamani vs K.S.R.T.C. Rep. By Its Managing … on 30 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12963 of 2004(R)


1. S. LEENAMANI, W/O. SREEKUMAR,
                      ...  Petitioner

                        Vs



1. K.S.R.T.C. REP. BY ITS MANAGING DIRECTOR
                       ...       Respondent

2. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.S.KRISHNAMOORTHY

                For Respondent  :SRI.T.RAVIKUMAR, SC, KSRTC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/07/2007

 O R D E R
                         KURIAN JOSEPH, J.
               ---------------------------------------
                 W.P. (C). NO. 12963 OF 2004
               ---------------------------------------
             Dated this the 30th day of July, 2007.


                           J U D G M E N T

Petitioner approached this Court with certain grievances

regarding Exhibit P7 issued by the second respondent.

2. In view of the intervening developments, in case the

petitioner has still any grievance left, she may approach the first

respondent. In the event of the petitioner approaching the first

respondent within a period of two months from today, the matter

will be duly considered by the first respondent with notice to the

petitioner and appropriate orders in accordance with law thereon

shall be passed within another two months. Interim order passed

by this Court will continue till such time.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp