Kerala High Court
Abdul Nazar vs Secretary To Government on 28 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9706 of 2005(E)
1. ABDUL NAZAR, S/O. MUHAMMEDKUTTY,
... Petitioner
Vs
1. SECRETARY TO GOVERNMENT,
... Respondent
2. THE DISTRICT COLLECTOR, PALAKKAD.
3. THE DEPUTY TAHSILDAR (R.R), OTTAPALAM.
4. JOINT REGIONAL TRANSPORT OFFICER,
5. MOTOR VEHICLE INSPECTOR, PATTAMBI.
6. S.I. OF POLICE,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
Dated :28/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR, J.
————————-
W.P.(C) No.9706 of 2005
———————————
Dated, this the 28th day of July, 2008
J U D G M E N T
Since the issue raised is covered by the Full Bench decision of
this Court against the petitioner in Regional Transport Officer Vs.
Abdurahiman, reported in 2007(1) KLT 613, this writ petition is
dismissed following the said judgment.
(C.N.RAMACHANDRAN NAIR, JUDGE)
jg