High Court Kerala High Court

P.P.Baiju vs The Regional Transport Authority on 18 October, 2010

Kerala High Court
P.P.Baiju vs The Regional Transport Authority on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31221 of 2010(C)


1. P.P.BAIJU,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/10/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                         ---------------------------------------
                         W.P(C)No.31221 of 2010
                        ----------------------------------------
                         Dated 18th October, 2010

                                   JUDGMENT

The petitioner is the registered owner of Stage Carriage

bearing registration No.KL-7 AE 938. Earlier, the petitioner had applied

for variation of conditions of permit before the first respondent. However,

the same was rejected as per Ext.P1. Against the same an appeal has

been preferred. Ext.P2 is the judgment in the said appeal. The grievance

of the petitioner raised in this writ petition pertains to the failure on the

part of the respondents in complying with the directions in Ext.P2

judgment.

2. I have heard the learned counsel appearing for the

petitioner as also the learned Government Pleader.

Obviously, Ext.P2 judgment has become final. Therefore, the

respondents are bound by Ext.P2 judgment. They are bound to comply

with the directions thereunder. In the said circumstances, this writ

petition is disposed of with a direction to the respondents to comply with

the directions in Ext.P2 judgment expeditiously, at any rate, within a

period of two months from the date of receipt of a copy of this judgment.

C.T.RAVIKUMAR
Judge

TKS