IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12914 of 2008(K)
1. AUGUSTINE.K.J., KADAPUNAYAL HOUSE,
... Petitioner
2. ANU ANTONY, THODUPARAMBIL HOUSE,
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
=W.P.(C) = = = = = = = = = = =
No. 12914 OF 2008 K
= = =
Dated this the 22nd May, 2008.
J U D G M E N T
The challenge in this writ petition is against Ext. P5 by which
on the allegation that at the time when the vehicle was driven by the
1st petitioner he was under the influence of alcohol, his driving
licence was suspended for 3 months. On the materials now
available before this Court, there is absolutely nothing to conclude
that Ext.P5 is perverse warranting interference. However, the
learned counsel for the petitioners points out that a crime has been
charge sheeted in which offence under Section 185 of the Motor
Vehicles Act 1988 also has been charged against the petitioner.
Therefore, all that is to be clarified is that in case the 1st petitioner is
honourably acquitted in the criminal case, it will be open to the
petitioner to seek review of Ext. P5.
With this clarification this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-