IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15523 of 2008(W)
1. JOJI EDATTEL, EDATTEL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRTANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE REGIONAL TRANSPORT AUTHORITY, IDUKKI
4. THE STATE TRANSPORT APPELLATE TYRIBUNAL,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :29/05/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 15523 of 2008
-------------------------------------
Dated: MAY 29, 2008
JUDGMENT
Rejection of concurrence by Ext.P1 was called in question in a
revision filed before the STAT and that was rejected by Ext.P4.
Exts.P1 and P4 are challenged in this writ petition.
2. Two contentions are raised by the learned counsel for the
petitioner: (1) that the Complete Exclusion Scheme provides for
exception irrespective of the issuance of the draft notification dated
9.5.2007 and (2) that the overlapping is inevitable and has to be
allowed. I do not find that any of the above contentions were raised
before the Tribunal while dealing with Ext.P2 revision.
3. Therefore, I do not find it proper for this court to entertain
these questions which are questions of fact as well.
Writ petition is dismissed.
ANTONY DOMINIC, JUDGE
mt/-