IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 92 of 2009(C)
1. K.SYED ,MOHAMMED SALIH(DRIVER REOMOVED F
... Petitioner
Vs
1. KERASLA STATE ROAD TRANSPORT CORPORATION
... Respondent
2. EXECUTIVE DIRECTOR
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :03/07/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
R.P.No.92/2009 in W.P.(C) No.3806/2004
----------------------------------------------
Dated 3rd July, 2009.
O R D E R
C.M.Application No.93/2009 : Delay condoned.
The review is at the instance of the writ petitioner. The
writ petitioner approached this court aggrieved by the disciplinary
proceedings initiated against him culminating in the order passed
by the Managing Director, KSRTC, removing the writ petitioner
from service. This court relegated the petitioner to pursue the
remedy before the Appellate Tribunal. The review petitioner/writ
petitioner apprehends that only revision lies against the order
passed by the Chairman.
2. The impugned order in the writ petition is passed by
the Managing Director, who is also the Chairman. Therefore, the
impugned order shall be treated as an order passed by the
Chairman and Managing Director. Hence, it is open to the
petitioner to pursue his remedy by way of revision before the
Appellate Tribunal. In the event of the revision being filed within
R.P.No.92/2009 in W.P.(C) No.3806/2004
2
one month from today, the same shall be treated to have been
filed in time.
The Review Petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
R.P.No.92/2009 in W.P.(C) No.3806/2004
———————————————-
O R D E R
Dated 3rd July, 2009.