High Court Kerala High Court

The Kerala State Road Transport vs M.S.Balan on 5 April, 2010

Kerala High Court
The Kerala State Road Transport vs M.S.Balan on 5 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 214 of 2010(G)


1. THE KERALA STATE ROAD TRANSPORT
                      ...  Petitioner
2. THE ASSISTANT TRANSPORT OFFICER,
3. THE ASSISTANT TRANSPORT OFFICER,

                        Vs



1. M.S.BALAN, S/O.SIVAN CHETTIAR,
                       ...       Respondent

2. K.K.CHINNAPPAN, S/O.S.KRISHNAN,

                For Petitioner  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

                For Respondent  :SRI.N.UNNIKRISHNAN

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/04/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                        R.P.No.214 OF 2010
                    IN W.P(C).22953 OF 2008
                  -------------------------------------------
              Dated this the 5th day of April, 2010


                               O R D E R

The judgment sought to be reviewed essentially followed on

consent. The submission made on behalf of the Kerala State

Road Transport Corporation was recorded. That fact is not

disputed in the review petition. Therefore, the effect of

Annexure A, which is nothing but a copy of Ext.R1(a), was not

looked into. Annexure A [Ext.R1(a)] only deferred the payment

of outstandings to better times. May be that the KSRTC was of

the view that better times would come within six months as

recorded in the judgment. Under such circumstances, I do not

find any ground to review the judgment. The review petition

fails. The same is accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.06/04.