IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2449 of 2008(N)
1. SIDHIQUAL AKBAR, MUBARAK MANZIL,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
3. THE ASSISTANT TRANSPORT OFFICER,
4. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/03/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 2449 of 2008
-------------------------------------
Dated: MARCH 25, 2008
JUDGMENT
The challenge in this writ petition is against Ext.P2 as
confirmed in Ext.P5. Matters identical to the one arising in this writ
petition was considered by this court in W.P.(C) No.2491/2008 and
the writ petition was disposed of by judgment dated 6th March, 2008
directing re-consideration by the 1st respondent. The aforesaid
judgment was rendered referring to the information received by the
petitioner invoking the provisions of the Right to Information Act
which contradicted the conclusion of the RTA as confirmed by the
STAT. In this case similar information has been received and Ext.P6
has been produced to show that the finding of the RTA in Ext.P2 as
confirmed by the STAT in Ext.P5 is incorrect.
2. In view of the aforesaid reasoning, Exts.P2 and P5 will
stand quashed and the matter shall stand remitted to the 1st
respondent for reconsideration. The 1st respondent shall issue
notice to the KSRTC also and after hearing the KSRTC, the 1st
WP(C) 2449/08
Page numbers
respondent shall pass revised orders in the matter.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-