High Court Kerala High Court

A.Noushad vs Secretary on 16 December, 2008

Kerala High Court
A.Noushad vs Secretary on 16 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37072 of 2008(L)


1. A.NOUSHAD, KAREEMIYA BUILDING, CHENKULAM
                      ...  Petitioner

                        Vs



1. SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/12/2008

 O R D E R
                            V.GIRI, J.
                     ------------------------------
                 W.P.(C) No.37072 OF 2008
                     ------------------------------
          Dated this the 16th day of December, 2008


                          JUDGMENT

Petitioner challenges Ext.P5 proceedings of the

Secretary, RTA, dated 12.11.2008. The said order is revisable

by the STAT under Section 90 of the Act. In the circumstances,

reserving the liberty of the petitioner to avail the statutory

remedy, the writ petition is closed.

V.GIRI, JUDGE

pac