IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 1529 of 2010()
1. SUNDERASAN PILLAI,GIRISH NIVAS,
... Petitioner
Vs
1. THE SECRETARY,QUILON AUTOMOBILE
... Respondent
2. THE SECRETARY,THE REGIONAL TRANSPORT
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :08/09/2010
O R D E R
J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.A.No. 1529 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of September, 2010
JUDGMENT
Ramachandra Menon, J.
The appellant was not a party to the writ petition, who is
stated as aggrieved of the verdict passed by the learned Single
Judge. As per order dated 06.09.2010 in I.A. No.643 of 2010,
leave was granted for filing this Appeal.
2. Grievance of the appellant is that, by virtue of the
impugned verdict the writ petitioner has been enabled to have
his grievance redressed with regard to the re-settlement of
timings, which in fact has quite adversely affected the
appellant. Pursuant to the judgment passed, the matter has
been considered by the RTA, whereby the Secretary RTA has
been directed to reset the timings as specified; which in fact is
without giving an opportunity of hearing to the appellant. A
copy of the proceedings of the RTA has been made available to
this Court in the above regard.
3. Now, going by the facts and figures this Court finds
WA No. 1529 of 2010
-:2:-
that the appellant is very much having a remedy by seeking to
review the verdict passed by the very same learned Single Judge,
because of the denial of the opportunity of hearing. The learned
counsel for the appellant submits that the appellant would like to
prefer a Review Petition before the learned Single Judge.
In the above facts and circumstances, the Writ Appeal is
closed, reserving the rights and liberties of the appellant as
above. All the contentions raised by the appellant in the Writ
Appeal are left open.
J.Chelameswar,
Chief Justice.
P.R. Ramachandra Menon,
Judge.
ttb
WA No. 1529 of 2010
-:3:-