High Court Kerala High Court

T.G. Sajeevan vs The Secretary on 27 January, 2009

Kerala High Court
T.G. Sajeevan vs The Secretary on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1407 of 2009(P)


1. T.G. SAJEEVAN, THAYYIL HOUSE,
                      ...  Petitioner
2. BENNY P.VARGHESE, PATTERY HOUSE,

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. P.M. NIMMYMON, S/O. MADHAVAN,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/01/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.1407 OF 2009
              ------------------------
            Dated this the 27th day of January, 2009.

                         JUDGMENT

Petitioners submit that they are aggrieved by the

timings that have been issued to the 3rd respondent. It is

stated that, they have already filed Exts.P2 and P3

objections and according to them since the proceedings

fixing the timings have not been issued so far, this writ

petition is filed praying to direct consideration of their

objections.

2. Even according to the petitioners, timing

conference has already been convened. If that be so, at this

distance of time there is no question of consideration of

any objections. If the petitioners are aggrieved by the

timings fixed, it is for them to pursue the statutory

remedies that are available, However the counsel for the

petitioners complains that they have not been given a copy

WP(c).No.1407/09
/2/

of the proceedings pertaining to the timings of the 3rd

respondent.

3. Taking into account this submission, it is directed

that if the petitioners produce a copy of the judgment before

the first respondent, the first respondent shall issue a copy of

the proceedings fixing the timings of the 3rd respondent, to

the petitioners.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/