High Court Kerala High Court

Padmanabhan Nair vs The Regional Transport Authority on 2 June, 2008

Kerala High Court
Padmanabhan Nair vs The Regional Transport Authority on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16215 of 2008(E)


1. PADMANABHAN NAIR, 4/361, THIRUVONAM
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY, ERNAKU
                       ...       Respondent

2. THE SECRETARY, RTA, ERNAKULAM

3. THE DISTRICT TRANSPORT OFFICER, KSRTC,

4. THE STATE TRANSPORT APPELLATE TRIBUNAL,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/06/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============
                      W.P.(C) NO. 16215 OF 2008 E
                     ====================

                  Dated this the 2nd day of June, 2008

                                J U D G M E N T

Ext.P1 is an order passed by the RTA declining curtailment applied

for by the petitioner on the ground that if allowed it will adversely affect

the travelling public. Yet another reason stated is one of overlapping. It is

seen that against Ext.P1, appeal was filed before the Tribunal and that was

rejected by Ext.P3. The Tribunal has gone through the files and confirmed

the finding that if allowed, the curtailment will adversely affect the

travelling public. Nothing is produced to indicate that the reasoning of the

Tribunal is perverse and in such circumstances, this court will not be

justified in upsetting the factual findings concurrently rendered by the

authorities.

Writ petition fails and is dismissed.

ANTONY DOMINIC,JUDGE.

Rp