IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2699 of 2008(U)
1. M. SIVADASAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
3. THE MANAGING DIRECTOR,
4. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2699 of 2008
-------------------------------------
Dated: January 23, 2008
JUDGMENT
It is contended before me by the petitioner that while rendering
Ext.P3 judgment, the STAT had not considered the arguments raised by
the petitioner relying on the decision in Aysha v. RTA, Kasaragod – 2006
(3) KLT 1013, and also that the primary authority did not issue notice
before Ext.P1 decision was taken.
2. These points are not seen urged when the appeal was heard,
and, at any rate, these arguments are not seen reflected in Ext.P3
judgment. If, as contended by the counsel, these were urged but not
considered, it is for the petitioner to seek review of Ext.P3. In view of
this, with liberty to the petitioner to seek review of Ext.P3 judgment of
the STAT, this writ petition is dismissed.
ANTONY DOMINIC, JUDGE
mt/-