High Court Kerala High Court

Sheeja Thomas vs The Secretary on 12 August, 2008

Kerala High Court
Sheeja Thomas vs The Secretary on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 654 of 2008(P)


1. SHEEJA THOMAS, THAKADEYELIPARAMBIL
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TTRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/08/2008

 O R D E R
                       ANTONY DOMINIC, J.

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

          R.P. 654/2008 IN W.P.(C) 11910 of 2008

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

                        Dated: AUGUST 12, 2008

                                      ORDER

The writ petition was disposed of by judgment dated

11th June, 2008, recording the submission of the learned

Government Pleader that following Ext.P3, the RTA

considered the matter on 7.2.2008 and that despite the

direction requiring the petitioner to produce the current

records, petitioner had not produced the same.

Producing Annexures A1 to A7 this review petition is filed

by the petitioner contending that the submission made on

behalf of the respondent was factually incorrect.

2. Today, on instructions, though the learned

Government Pleader tells me that none of those

communications was received by the respondent, factually I

am not satisfied that the said submission is correct. This is

for the reason that Annexures A6 and A7 are none other

R.P. 654/2008 IN W.P.(C) 11910 of 2008
2

than the communications issued by the respondent itself,

both of which make reference to Annexure A2. Evidently,

therefore, Ext.A2 has been received and Exts.A6 and A7

acknowledge the same.

3. If that be so, the submission, on the basis of

which the writ petition was disposed of, is factually

incorrect and for that reason the judgment is vitiated by an

error apparent on the face of the record. I am satisfied that

the review petition deserves to be allowed.

Review petition is allowed and the judgment is

accordingly recalled.

ANTONY DOMINIC
JUDGE

mt/-