IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4291 of 2008(J)
1. P.J. CHACKO, PULICKALPULIMOOTTIL HOUSE
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE REGIONAL TRANSPORT OFFICER, KOTTAYAM
For Petitioner :SRI.D.SREEKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/03/2008
O R D E R
ANTONY DOMINIC, J.
-----------------------------------------------
W.P.(C) No. 4291 OF 2008
-----------------------------------------------
Dated this the 28th day of March, 2008
JUDGMENT
Ext.P1 is the judgment of the STAT granting regular permit
to the petitioner. When the matter reached the 1st respondent,
who has to pass consequential orders following the grant by
STAT, passed Ext.P2 order to file an appeal against Ext.P1. It is
challenging the said order, this writ petition is filed.
2. In my view, the RTA has no justification for taking a
decision as is seen from Ext.P2, as it cannot be said to be an
aggrieved person. Its only duty is to carry out the directions of the
STAT, contained in Ext.P1 judgment.
3. Therefore, the Writ Petition is disposed of quashing
Ext.P2 and directing that the 2nd respondent shall implement
Ext.P1 judgment as expeditiously as possible, at any rate, within
four weeks of production of a copy of this judgment.
It is clarified that such implementation of Ext.P1 shall be
subject to any modification that may be made to Ext.P1 in
appropriate proceedings.
ANTONY DOMINIC, JUDGE
ttb
WPC No. 6246 OF 2008
2
WPC No. 6246 OF 2008
3