High Court Kerala High Court

Sulochana Damodar vs State Transport Authority on 1 October, 2009

Kerala High Court
Sulochana Damodar vs State Transport Authority on 1 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 633 of 2009(G)


1. SULOCHANA DAMODAR, W/O.DAMODAR,
                      ...  Petitioner

                        Vs



1. STATE TRANSPORT AUTHORITY, TRIVANDRUM,
                       ...       Respondent

2. THE SECRETARY, STATE TRANSPORT AUTHORITY

3. THE REGIONAL TRANSPORT OFFICER,

4. THE MOTOR VEHICLES INSPECTOR,

5. ZAKIR HUSSAIN, MEHABOOB MANZIL,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/10/2009

 O R D E R
                       ANTONY DOMINIC, J.
                      ------------------
                       R.P.No.633 of 2009
                                 in
                     WP(C) No.3219 of 2009
                 --------------------------
            Dated, this the 1st day of October, 2009

                             O R D E R

Heard the learned counsel for the petitioner, the learned

Government Pleader and Shri.P.V.Baby appearing for the 5th

respondent.

2. Having regard to the submissions made, the 2nd sentence

in the 1st paragraph of the judgment is clarified that at the initial

stage, permit of the vehicle in question was in the sector Bellur-

Kasaragod-Thalappadi. The route “Bellur-Thalappadi” occurring in

paragraphs 7 & 8 of the judgment will also stand corrected and read

as “Bellur-Kasaragod-Thalappadi”.

3. Having regard to the submissions made, the delay in

making Annexure A1 representation in pursuance to the directions

in the judgment will stand condoned, and it is directed that the said

representation shall be considered as directed in the judgment.

The review petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg