IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31221 of 2010(C)
1. P.P.BAIJU,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/10/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.31221 of 2010
----------------------------------------
Dated 18th October, 2010
JUDGMENT
The petitioner is the registered owner of Stage Carriage
bearing registration No.KL-7 AE 938. Earlier, the petitioner had applied
for variation of conditions of permit before the first respondent. However,
the same was rejected as per Ext.P1. Against the same an appeal has
been preferred. Ext.P2 is the judgment in the said appeal. The grievance
of the petitioner raised in this writ petition pertains to the failure on the
part of the respondents in complying with the directions in Ext.P2
judgment.
2. I have heard the learned counsel appearing for the
petitioner as also the learned Government Pleader.
Obviously, Ext.P2 judgment has become final. Therefore, the
respondents are bound by Ext.P2 judgment. They are bound to comply
with the directions thereunder. In the said circumstances, this writ
petition is disposed of with a direction to the respondents to comply with
the directions in Ext.P2 judgment expeditiously, at any rate, within a
period of two months from the date of receipt of a copy of this judgment.
C.T.RAVIKUMAR
Judge
TKS