High Court Kerala High Court

Chandrasekharan vs The State Transport Appellate … on 30 March, 2010

Kerala High Court
Chandrasekharan vs The State Transport Appellate … on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5606 of 2007(P)


1. CHANDRASEKHARAN,
                      ...  Petitioner

                        Vs



1. THE STATE TRANSPORT APPELLATE TRIBUNAL,
                       ...       Respondent

2. THE SECRETARY,

3. MOLLY GEORGE,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :SRI.K.V.GOPINATHAN NAIR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/03/2010

 O R D E R
          THOTTATHIL B.RADHAKRISHNAN, J.
                 -------------------------------------------
                   W.P(C).No.5606 OF 2007
                -------------------------------------------
            Dated this the 30th day of March, 2010


                            JUDGMENT

This writ petition was admitted and an order of stay of

further proceedings was granted on 20.2.2007. That order is

not extended thereafter.

The writ petitioner contended that the State Transport

Appellate Tribunal had entertained a revision and decided

that petition without calling for the records. It is further

contended that the Tribunal had not heard the writ petitioner.

The uncontroverted statement in the counter affidavit of the

third respondent is that the petitioner and his counsel were

heard and specific reference is made regarding the identity of

the counsel, the date of postings and as to what transpired in

each posting dates. In spite of time being given for such

purpose, no reply affidavit is placed on record. I do not find

any ground to interfere with the order of the STAT. There is

WPC.5606/07

2

no legal infirmity or jurisdictional error in the impugned

order. The writ petition fails. The same is accordingly

dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.19/04.