Kerala High Court
T.V.Athrumankutty vs The Regional Transport Authority on 20 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22405 of 2007(P)
1. T.V.ATHRUMANKUTTY, THEKKEVALAPPIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 22405 OF 2007
====================
Dated this the 20th day of September, 2007
J U D G M E N T
The complaint of the petitioner is that Ext.P1 judgment
of the Tribunal has not been implemented.
2. Learned Government Pleader was also heard.
3. Now that since Ext.P1 judgment has become final
between the parties, the same has to be implemented by
the respondents and necessary order in this regard shall be
passed within a period of three months of receipt of a copy
of this judgment.
Petitioner shall produce a copy of this judgment before
the respondents for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp