High Court Kerala High Court

A. Vijayan vs The Regional Transport Officer on 9 October, 2009

Kerala High Court
A. Vijayan vs The Regional Transport Officer on 9 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 494 of 2002(H)


1. A. VIJAYAN S/O. ARTHANARI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. STATE TRANSPORT AUTHORITY,

3. UNION OF INDIA, REP. BY ITS

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  :SRI.JAGDEESH LAKSHMAN, ADDL.CGSC

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :09/10/2009

 O R D E R
                         S. SIRI JAGAN, J
               ...............................................
                      O.P. No. 494 of 2002
              .................................................
         Dated this the 9th day of October, 2009

                         J U D G M E N T

The petitioner is challenging Ext.P2 notification issued by

the Government of India under the Motor Vehicles Act. The

validity of that notification was considered by this court in a

batch of writ petitions and was upheld in the decision of Jaleel

v. State of Kerala [2002 (2) KLT 809]. In the above

circumstances, nothing survives in this writ petition and

accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE
rhs