High Court Kerala High Court

Augustine.K.J. vs The Regional Transport Officer on 22 May, 2008

Kerala High Court
Augustine.K.J. vs The Regional Transport Officer on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12914 of 2008(K)


1. AUGUSTINE.K.J., KADAPUNAYAL HOUSE,
                      ...  Petitioner
2. ANU ANTONY, THODUPARAMBIL HOUSE,

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/05/2008

 O R D E R
                          ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                  =W.P.(C) = = = = = = = = = = =
                             No. 12914 OF 2008 K
                     = = =

                   Dated this the 22nd May, 2008.

                            J U D G M E N T

The challenge in this writ petition is against Ext. P5 by which

on the allegation that at the time when the vehicle was driven by the

1st petitioner he was under the influence of alcohol, his driving

licence was suspended for 3 months. On the materials now

available before this Court, there is absolutely nothing to conclude

that Ext.P5 is perverse warranting interference. However, the

learned counsel for the petitioners points out that a crime has been

charge sheeted in which offence under Section 185 of the Motor

Vehicles Act 1988 also has been charged against the petitioner.

Therefore, all that is to be clarified is that in case the 1st petitioner is

honourably acquitted in the criminal case, it will be open to the

petitioner to seek review of Ext. P5.

With this clarification this writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-