IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2107 of 2009()
1. SHERLY GEORGE,W/O.GEORGE MATHEW,
... Petitioner
Vs
1. K.T.JOSE,
... Respondent
2. REGIONAL TRANSPORT AUTHORITY,
3. SECRETARY,
4. KERALA STATE ROAD TRANSPORT AUTHORITY,
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :24/09/2009
O R D E R
K.BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.
——————————————————————
WA No.2107 OF 2009
——————————————————————
Dated 24th September 2009
Judgment
Balakrishnan Nair, J.
The appeal is preferred against an ad interim order, passed by
the learned Single Judge, at the time of admission of the Writ
Petition. Going by the decision of this Court in K.S.Das v. State of
Kerala (1992(2) KLT 358), an appeal is not maintainable against
such an order. Accordingly, this Writ Appeal is dismissed. The
appellant will be free to move the learned Single Judge, to redress
her grievance.
K.BALAKRISHNAN NAIR, JUDGE
P.BHAVADASAN, JUDGE
sta
2
3