High Court Kerala High Court

C.R.Manoharan vs The Regional Transport Authority on 1 April, 2009

Kerala High Court
C.R.Manoharan vs The Regional Transport Authority on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8389 of 2009(P)


1. C.R.MANOHARAN, S/O.LATE RAGHAVAN
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY, R.T.A. ERNAKULAM.

3. SIBI JOHN, PULINGAPPALLIL HOUSE

4. TOMY CHANDY, VALIYAPARAMBIL HOUSE

5. M.V.THOMAS, MEENKOLIL HOUSE

6. JOHN THOMAS, MYALIL HOUSE, KALLARA SOUTH

7. G.PRAKASH, ASSISTANT REGISTRAR

8. J.JOSEPH, PRESIDENT, ATHIRAMPUZHA GRAMA

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/04/2009

 O R D E R
                        ANTONY DOMINIC,J.
                    ---------------------
                      W.P.(C).No.8389 OF 2009
                  ------------------------
                 Dated this the Ist day of April, 2009.

                             JUDGMENT

Challenge in this writ petition is against Exts.P8 and P9.

2. Briefly stated the facts of the case are that, the petitioner

sought revision of his timings by filing an application resulting in

Ext.P1. He was not satisfied by the timings as revised. Therefore he

filed yet another application for revision of timings that resulted in

Ext.P3 order. Against Ext.P3 order, petitioner filed a revision before

the Tribunal, as MVARP.No.137/08 resulting in Ext.P5. Against that

order certain rival operators filed writ petition before this court and

by judgment dated 5.11.2008, this court set aside the order and

remanded the matter for fresh consideration.

3. The Tribunal accordingly reconsidered the matter and

rejected the revision. Thereafter against the initial order, namely

Ext.P1, petitioner filed a revision as MVARP.No.441/08 along with

MP.No.2929/08 praying for condonation of delay of 363 days. The

delay condonation application was rejected by Ext.P8 and the

WP(c).No.8389/09 /2/

revision itself is rejected by Ext.P9. It is challenging Exts.P8

and P9 that this writ petition is filed.

4. A reading of Ext.P8 shows that the Tribunal was not

satisfied with the explanation of the petitioner that because he

was wrongly prosecuting the matter with the delay has

occurred. Having gone through Ext.P8 I have no reason to

take a view different from what has been taken by the

Tribunal, I have no reason to interfere with Exts.P8 and P9.

Writ Petition fails and is dismissed.




                                        (ANTONY DOMINIC)
                                              JUDGE
vi/

WP(c).No.8389/09    /2/