IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18808 of 2008(L)
1. RENJITH REMANAN, AYILIYAM HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE STATE TRANSPORT APPELLATE
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 18808 of 2008
--------------------------------------------------------
Dated: AUGUST 29, 2008
JUDGMENT
Renewal of permit sought for by the petitioner was
rejected by Ext.P1 proceedings of the RTA on the ground of
delay. Against that order, petitioner filed Ext.P2 appeal
producing a medical certificate which certified that he was
laid up during the period in question. That appeal was
considered and was rejected by Ext.P4. According to the
petitioner, though he had filed an application for
condonation of delay before the RTA, the reason stated by
him was not considered while Ext.P1 order was passed. It
is also contended that though the medical certificate
produced has been referred to in Ext.P4, the acceptability
or otherwise of that has not been dealt with in Ext.P4
judgment.
2. I am inclined to agree with the learned counsel in
the submissions made by him and, in my view, the matter
WP(C) 18808/08
2
needs to be reconsidered by the primary authority. In
order to do so, I quash Exts.P1 and P4 and direct that the
primary authority shall reconsider the matter.
3. Petitioner shall produce a copy of the medical
certificate before the RTA and thereupon the matter will
be reconsidered. This shall be done as expeditiously as
possible on the production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
mt/-