Kerala High Court
Ramadas K.S. vs K.S. Somaraj on 2 June, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1118 of 2008()
1. RAMADAS K.S., S/O. SADANANAN,
... Petitioner
Vs
1. K.S. SOMARAJ, AGED 30 YEARS,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SECRETARY,
4. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :02/06/2008
O R D E R
J.B.Koshy & P.N.Ravindran, JJ.
=====================
W.A.No.1118 of 2008
=====================
Dated this the 2nd day of June, 2008.
JUDGMENT
Koshy,J.
This Writ Appeal is filed by the appellant contending that he
was not heard and he is the affected party. In the Writ Petition,
the learned single Judge directed the writ petitioner to file
appropriate application regarding the departure time of his
vehicle. In the circumstances of the case, if such an application
is filed while disposing of the same, the appellant also should be
heard.
With the above observation, this Writ Appeal is disposed of.
J.B.Koshy,
Judge.
P.N.Ravindran,
Judge.
ess 2/6