High Court Kerala High Court

T.V.Athrumankutty vs The Regional Transport Authority on 20 September, 2007

Kerala High Court
T.V.Athrumankutty vs The Regional Transport Authority on 20 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22405 of 2007(P)


1. T.V.ATHRUMANKUTTY, THEKKEVALAPPIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/09/2007

 O R D E R
                    ANTONY DOMINIC, J.
                   ===============
                W.P.(C) NO. 22405 OF 2007
               ====================

         Dated this the 20th day of September, 2007

                        J U D G M E N T

The complaint of the petitioner is that Ext.P1 judgment

of the Tribunal has not been implemented.

2. Learned Government Pleader was also heard.

3. Now that since Ext.P1 judgment has become final

between the parties, the same has to be implemented by

the respondents and necessary order in this regard shall be

passed within a period of three months of receipt of a copy

of this judgment.

Petitioner shall produce a copy of this judgment before

the respondents for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp