Kerala High Court
Ibrayi vs The Regional Transport Authority on 28 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28775 of 2007(A)
1. IBRAYI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.SUNNY MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2007
O R D E R
ANTONY DOMINIC,J
==================
W.P.(C)No.28775 of 2007
===================
Dated this the 28th day of September 2007
JUDGMENT
Ext.P1 is the proceedings issued by the Regional Transport
Authority rejecting the application for a modified route. Only
ground urged for invoking the writ jurisdiction is that the
notification is not applicable to the petitioner. Even if it is so,
there is no reason for bypassing statutory remedy. Petitioner
may pursue the matter before Tribunal. If an appeal is filed,
the period during which this writ petition was pending in this
Court will be taken into account.
ANTONY DOMINIC, JUDGE
dvs