Kerala High Court
M.A.Thomas vs The Regional Transport Authority on 4 November, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2269 of 2007()
1. M.A.THOMAS, AGED 41 YEARS,S/O. ABRAHAM,
... Petitioner
2. JOSEPH T.J, 67 YEARS,
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY,
3. THE JOINT REGIONAL TRANSPORT OFFICER,
4. P.C.MUHAMMED , PALAKAMKUYIL (H)
5. STATE TRANSPORT APPELLANT TRIBUNAL,
For Petitioner :SRI.TOMY JOHN VETTATH
For Respondent :SRI.V.RAJENDRAN
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN
Dated :04/11/2009
O R D E R
K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.
------------------------------
C.M.Appl. No.1013 of 2007 and
W.A. No.2269 of 2007
------------------------------
Dated this, the 4th day of November, 2009
JUDGMENT
Balakrishnan Nair, J.
The application for condonation of delay in filing the
Writ Appeal was posted yesterday. No one appeared for the
appellant. Today also, neither the counsel nor the appellant is
present. Accordingly, the application for condonation of delay is
dismissed for default. Consequently, the Writ Appeal is
dismissed.
Sd/-
K. Balakrishnan Nair,
Judge.
Sd/-
P. Bhavadasan,
Judge.
DK.
(True copy)