High Court Kerala High Court

Gurudarshan Charitable Trust vs Chairman on 11 April, 2007

Kerala High Court
Gurudarshan Charitable Trust vs Chairman on 11 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12045 of 2007(S)


1. GURUDARSHAN CHARITABLE TRUST,
                      ...  Petitioner

                        Vs



1. CHAIRMAN, REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY,

3. DIRECTOR OF VIGILANCE,

4. SUPERINTENDENT OF POLICE,

5. P.H.MOHAMMED, PAREKKATTIL HOUSE,

6. ABBAS, MANCHERRY HOUSE,

7. SEETHIKOYA THANGAL,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/04/2007

 O R D E R
                   K.S.RADHAKRISHNAN, Ag.C.J.   &

                            M.N.KRISHNAN, J.

                       -------------------------------

                          W.P.(C)No.12045 of 2007

                       -------------------------------

                Dated, this the   11th day of April,  2007


                                 JUDGMENT

Radhakrishnan, Ag.C.J.

Writ petition has been preferred seeking a writ of certiorari

to quash Exts.P3, P4 and P5 renewal permits illegally granted to

respondents 5 to 7 after conducting a proper

enquiry/investigation relating to the illegalities and irregularities

including corruption and nepotism committed in the office of

R.T.A.Muvattupuzha. Petitioner has highlighted his grievances in

Ext.P8. If Ext.P8 is received in the office of the third

respondent, it is for him to take note of the same and pass

appropriate orders in accordance with law, about which we

express no opinion.

Writ petition is disposed of as above.

K.S.RADHAKRISHNAN,

Ag.CHIEF JUSTICE.

M.N.KRISHNAN,

JUDGE.

vns

I.A.No.266/2007 2