High Court Kerala High Court

J.Mani vs The Regional Transport Authority on 30 October, 2009

Kerala High Court
J.Mani vs The Regional Transport Authority on 30 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1091 of 2008(H)


1. J.MANI, PATTARAZHIKAM, VAKAKKETHARA,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY, KOLLAM
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :30/10/2009

 O R D E R
                       KURIAN JOSEPH, J.
             -----------------------------------------
                      R.P.No.1091 of 2008
                  in W.P(C).No.18971 of 2007
             -----------------------------------------
          Dated this the 30th day of October, 2009

                             O R D E R

Heard counsel for the review petitioner and the learned

Government Pleader.

2. The review petitioner is the writ petitioner. The writ

petition was filed with certain grievances regarding renewal of the

permit. However, the writ petition was disposed of along with a

batch of cases where the main issue pertained to the Scheme of

Nationalisation. Obviously, that is an error apparent on the face

of the record. Therefore, the review petition is allowed and the

judgment in W.P(C)No.18971/2007 is recalled.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

———————————–

R.P.No.1091 of 2008
in W.P(C).No.18971 of 2007

———————————–

O R D E R

30th October, 2009