High Court Kerala High Court

A.M.Abdul Razack vs State Of Kerala Represented By … on 13 August, 2007

Kerala High Court
A.M.Abdul Razack vs State Of Kerala Represented By … on 13 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24498 of 2007(S)


1. A.M.ABDUL RAZACK,AGED 40,S/O.A.M.MEERAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY CHIEF
                       ...       Respondent

2. TRANSPORT COMMISSIONER,

                For Petitioner  :SRI.C.S.MANU

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :13/08/2007

 O R D E R
                   H.L.DATTU, C.J. & K.T.SANKARAN, J.
                            ------------------------------
                        W.P.(C)No. 24498 of 2007-S
                         -------------------------------------
                   Dated this the 13th day of August, 2007.

                                J U D G M E N T

H.L.Dattu, C.J.

After going through the averments made in the writ petition and

also the prayers sought for, we are of the firm opinion that, the challenge

against the shifting of Joint Regional Transport Office from Vandiperiyar to

Peerumedu can, by no stretch of imagination, be said to be in public interest .

The expression “Public Interest Litigation” has been explained by the Apex

Court in a number of decisions and in fact, the Apex Court has explained that if

the court comes to the conclusion that there is no public interest in any of the

petitions, the same has to be thrown out.

(2). As we have already stated, the issues raised in this original

petition in no way can be considered as in the interest of the public at large.

The prayers sought for by the petitioner in this writ petition cannot be granted

by us. Therefore, the writ petition requires to be rejected and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(K.T.SANKARAN)
JUDGE

MS