IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1096 of 2008()
1. M.K.RAVINDRAN, AGED 60 ,
... Petitioner
Vs
1. THE REGIONAL TTRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY, REGIONAL TTRANSPORT
3. THE REGIONAL TRANSPORT OFFICER, (RT0),
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER
Dated :09/06/2008
O R D E R
H.L.DATTU, C.J. & A.K.BASHEER, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No.1096 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 9th day of June 2008
JUDGMENT
H.L.DATTU, C.J.
This writ appeal is directed against the order passed by the learned
Single Judge in W.P.(C)No.8753/08.
2. Having gone through the order passed by the learned Single Judge
carefully, we are of the opinion that the view taken by the learned Single Judge
is correct and no interference is warranted. This writ appeal fails. Therefore,
the appeal requires to be rejected. We do so.
Ordered accordingly.
(H.L.DATTU)
CHIEF JUSTICE
(A.K.BASHEER)
JUDGE
jes
2