Kerala High Court
Thressiamma Varghese vs The Kerala State Road Transport on 2 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30665 of 2008(A)
1. THRESSIAMMA VARGHESE, AGED 71 YEARS,
... Petitioner
Vs
1. THE KERALA STATE ROAD TRANSPORT
... Respondent
2. THE FINANCIAL ADVISOR & CHIEF ACCOUNTS
3. THE ASSISTANT PERSONNEL OFFICER(PENSION)
4. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.K.P.JUSTINE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/04/2009
O R D E R
S. SIRI JAGAN, J.
————————————
W.P.(C)No.30665 OF 2008
—————————————-
Dated this the 2nd day of April, 2009
JUDGMENT
Learned counsel for the petitioner submits that the legal
heirs of the deceased petitioner are not interested in coming on
record to prosecute this writ petition. Accordingly, the writ
petition is dismissed as abated.
S. SIRI JAGAN, JUDGE
Acd