High Court Kerala High Court

Sidhiqual Akbar vs The Regional Transport Authority on 25 March, 2008

Kerala High Court
Sidhiqual Akbar vs The Regional Transport Authority on 25 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2449 of 2008(N)


1. SIDHIQUAL AKBAR, MUBARAK MANZIL,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

3. THE ASSISTANT TRANSPORT OFFICER,

4. THE STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/03/2008

 O R D E R
                         ANTONY DOMINIC, J.
              ------------------------------------
                        W.P.(C) 2449 of 2008
             -------------------------------------
                      Dated: MARCH 25, 2008

                             JUDGMENT

The challenge in this writ petition is against Ext.P2 as

confirmed in Ext.P5. Matters identical to the one arising in this writ

petition was considered by this court in W.P.(C) No.2491/2008 and

the writ petition was disposed of by judgment dated 6th March, 2008

directing re-consideration by the 1st respondent. The aforesaid

judgment was rendered referring to the information received by the

petitioner invoking the provisions of the Right to Information Act

which contradicted the conclusion of the RTA as confirmed by the

STAT. In this case similar information has been received and Ext.P6

has been produced to show that the finding of the RTA in Ext.P2 as

confirmed by the STAT in Ext.P5 is incorrect.

2. In view of the aforesaid reasoning, Exts.P2 and P5 will

stand quashed and the matter shall stand remitted to the 1st

respondent for reconsideration. The 1st respondent shall issue

notice to the KSRTC also and after hearing the KSRTC, the 1st

WP(C) 2449/08
Page numbers

respondent shall pass revised orders in the matter.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-