High Court Kerala High Court

Sri. Sunil Kumar vs The Regional Transport Authority on 28 November, 2007

Kerala High Court
Sri. Sunil Kumar vs The Regional Transport Authority on 28 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 35190 of 2007(L)


1. SRI. SUNIL KUMAR, S/O. BALAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2007

 O R D E R
                     ANTONY DOMINIC, J.

                 ===================

                 W.P.(C) NO.35190 OF 2007 L

                 ===================

         Dated this the 28th day of November, 2007


                         J U D G M E N T

The prayer sought for in this writ petition is against Ext.P4

judgment of the STAT. In Ext.P4, it was stated that when the

case was called, counsel for the appellant was absent and that

the appeal memo has not been amended and the appeal was

dismissed.

2. Though initially, I was inclined to consider the request

of the counsel for yet another opportunity, what I notice is that

Ext.P4 order is dated 16th of April, 2007 and the writ petition is

filed only now. There is absolutely no explanation forthcoming

for the delay involved.

For these reasons, I am not inclined to interfere with the

judgment. Writ petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp