IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18543 of 2009(K)
1. K.HARINDRAN
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent :SRI.P.U.SHAILAJAN,SC,POLLUTION CONTROL
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :02/07/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.18543 of 2009-K
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 2nd day of July, 2009.
JUDGMENT
The petitioner is aggrieved by the refusal of
licence to conduct a motor vehicle service
station. That decision was challenged before the
Tribunal for Local Self Government Institutions.
The Tribunal has issued Ext.P9 order dismissing
the application for condoning delay in filing
appeal, resulting in the dismissal of the appeal.
That order cannot be faulted on the basis of the
law governing institution of appeals/revisions
before the Tribunal. I do not, therefore, find
any jurisdictional error or legal infirmity in
Ext.P9 order. Hence, without prejudice to any
other remedy, this writ petition is dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/020709