IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1095 of 2008(E)
1. K.V. SAJU, S/O. VARGHESE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/10/2008
O R D E R
ANTONY DOMINIC, J.
===============
R.P.No.1095 OF 2008
IN
W.P.(C) NO. 23776 OF 2008 (E)
====================
Dated this the 20th day of October, 2008
O R D E R
The review of the judgment in WP(C) No.23776/08 is sought for.
The writ petition was dismissed on the ground that a modified proposal as
ordered by the STAT in Ext.P2 judgment was not made by the petitioner
within the time allowed. It is now pointed out that the modified proposal
was submitted within the time and that the same was received by the
Secretary, RTA by numbering the same as 4404 in the Inward Register
dated 11/6/2008. In view of this factual assertion, I am satisfied that the
submission made by the learned Government Pleader on the basis of
which the writ petition was dismissed is erroneous.
Review petition is therefore allowed and the judgment is recalled.
ANTONY DOMINIC, JUDGE
Rp