IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15586 of 2007(E)
1. C.D.CHACKO, S/O.DEVASSIA,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.G.HARIHARAN
For Respondent :SRI.P.GOPALAKRISHNA MENON
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/08/2008
O R D E R
ANTONY DOMINIC, J
-----------------------------------------------------------
W.P.(C).Nos.3343/08,3358/08,3403/2008 &
15586/2007
-----------------------------------------------------------
Dated this the 18th day of August, 2008
JUDGMENT
In the first three writ petitions ,what is under challenge
is Ext.P2 produced in WP(c).No.3403/2008, a common order
passed by the Secretary, RTA, revising the timings of the 3rd
respondent, which is common in the aforesaid three cases.
Against the said order of the Secretary, revision petitions
filed were rejected by Ext.P17 order produced in WP(c).
No.3403/2008. It is challenging the aforesaid two orders,
the aforesaid three writ petitions have been filed by the
petitioners herein.
2 WP(c).No.15586/2007 is filed by the 3rd respondent
in the aforesaid three cases challenging Ext.P7 therein,
modifying Ext.P2 order referred above.
WP(c).No.3403/2008 & Ors. 2
3. When the matter came up for orders, even the 3rd
respondent agrees that the aforesaid orders were issued
without due advertence to the relevant considerations and
agrees that the matter needs to be reconsidered.
4. In view of the unanimity among all the contesting
parties, I dispose of the aforesaid three writ petitions
setting aside the impugned orders Exts.P2 and P17 in WP
(C).No.3403/2008, which are also impugned in WP(c).
Nos.3343/2008 & 3358/2008.
5. For the same reason, Ext.P7 order challenged in WP
(c).No.15586/2007 also is set aside.
The matter shall stand remitted to the Secretary, RTA
for fresh consideration with notice to the parties. The RTA
shall consider the matter afresh and pass orders, as
expeditiously as possible and at any rate within 8 weeks
from the date of production of a copy of the judgment.
ANTONY DOMINIC
JUDGE
vi.
WP(c).No.3403/2008 & Ors. 3