Kerala High Court
Reji Paul vs The Regional Transport Authority on 1 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32344 of 2006(A)
1. REJI PAUL, KANNADAN HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE DISTRICT TRANSPORT OFFICER,
4. A.K.YOUSUF, ERAMTHURUTHIL HOUSE,
5. THE STATE TRANSPORT APPELLANTE TRIBUNAL,
For Petitioner :SRI.P.SANTHOSH KUMAR (TR)
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :01/09/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.32344 OF 2006
---------------------------------------
Dated this the 1st day of September, 2008.
J U D G M E N T
Petitioner submits that he is also prepared like the fourth
respondent to submit an application modifying the original
application. It is made clear that the impugned judgment shall
not stand in the way of the first respondent considering the
application, in case the application otherwise deserves to be
considered.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No.32344 OF 2006
J U D G M E N T
01.09.2008