IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 1091 of 2008(H)
1. J.MANI, PATTARAZHIKAM, VAKAKKETHARA,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY, KOLLAM
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :30/10/2009
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
R.P.No.1091 of 2008
in W.P(C).No.18971 of 2007
-----------------------------------------
Dated this the 30th day of October, 2009
O R D E R
Heard counsel for the review petitioner and the learned
Government Pleader.
2. The review petitioner is the writ petitioner. The writ
petition was filed with certain grievances regarding renewal of the
permit. However, the writ petition was disposed of along with a
batch of cases where the main issue pertained to the Scheme of
Nationalisation. Obviously, that is an error apparent on the face
of the record. Therefore, the review petition is allowed and the
judgment in W.P(C)No.18971/2007 is recalled.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
R.P.No.1091 of 2008
in W.P(C).No.18971 of 2007
———————————–
O R D E R
30th October, 2009