High Court Kerala High Court

Renjith Remanan vs The Regional Transport Authority on 29 August, 2008

Kerala High Court
Renjith Remanan vs The Regional Transport Authority on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18808 of 2008(L)


1. RENJITH REMANAN, AYILIYAM HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. THE STATE TRANSPORT APPELLATE

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/08/2008

 O R D E R
                      ANTONY DOMINIC, J.

           --------------------------------------------------------

                     W.P.(C) 18808 of 2008

           --------------------------------------------------------

                   Dated: AUGUST 29, 2008

                              JUDGMENT

Renewal of permit sought for by the petitioner was

rejected by Ext.P1 proceedings of the RTA on the ground of

delay. Against that order, petitioner filed Ext.P2 appeal

producing a medical certificate which certified that he was

laid up during the period in question. That appeal was

considered and was rejected by Ext.P4. According to the

petitioner, though he had filed an application for

condonation of delay before the RTA, the reason stated by

him was not considered while Ext.P1 order was passed. It

is also contended that though the medical certificate

produced has been referred to in Ext.P4, the acceptability

or otherwise of that has not been dealt with in Ext.P4

judgment.

2. I am inclined to agree with the learned counsel in

the submissions made by him and, in my view, the matter

WP(C) 18808/08
2

needs to be reconsidered by the primary authority. In

order to do so, I quash Exts.P1 and P4 and direct that the

primary authority shall reconsider the matter.

3. Petitioner shall produce a copy of the medical

certificate before the RTA and thereupon the matter will

be reconsidered. This shall be done as expeditiously as

possible on the production of a copy of this judgment.

ANTONY DOMINIC, JUDGE

mt/-