High Court Kerala High Court

K.Muhammed Kutty vs The Regional Transport Officer on 28 October, 2008

Kerala High Court
K.Muhammed Kutty vs The Regional Transport Officer on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30419 of 2008(U)


1. K.MUHAMMED KUTTY, S/O.KUNHIMOIDEEN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. URMILA BOHRA, FINANCIER, 22/2,

                For Petitioner  :SRI.K.MUHAMMED SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :28/10/2008

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).30419/2008
                      --------------------
       Dated this the 28th day of October, 2008

                      JUDGMENT

Writ petition, in my view, is misconceived. If the

petitioner has a grievance that an order passed by the

Consumer Disputes Redressal Forum, Malappuram

District as Ext.P3 has not been implemented so far, it

is upto him to approach the said Forum. Without

prejudice to the right of the petitioner in that regard,

writ petition is dismissed.

V.GIRI,
Judge

mrcs