High Court Kerala High Court

S.Abdul Rahiman vs State Of Kerala on 8 July, 2008

Kerala High Court
S.Abdul Rahiman vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19620 of 2008(I)


1. S.ABDUL RAHIMAN, MANAGER P.M.S.A.P.T.S.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER,

3. THE SUB REGIONAL TRASPORT OFFICER,

4. THE DISTRICT EXECUTIVE OFFICER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :08/07/2008

 O R D E R
                     C.N.RAMACHANDRAN NAIR &
                                V.K.MOHANAN, JJ.
                ....................................................................
                           W.P.(C) No.19620 of 2008
                ....................................................................
                    Dated this the 8th day of July, 2008.

                                       JUDGMENT

Ramachandran Nair, J.

Following judgment in Writ Appeal No.835/2008 and connected

cases dated 1.7.2008 this W.P. is allowed with the same findings,

observations and directions as contained in that judgment.

C.N.RAMACHANDRAN NAIR
Judge

V.K.MOHANAN
Judge
pms