High Court Kerala High Court

The Regional Transport Authority vs K.P. Ajithkumar on 1 August, 2007

Kerala High Court
The Regional Transport Authority vs K.P. Ajithkumar on 1 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2872 of 2002()


1. THE REGIONAL TRANSPORT AUTHORITY,
                      ...  Petitioner
2. THE SECRETARY, REGIONAL TRANSPORT

                        Vs



1. K.P. AJITHKUMAR, POYIL HOUSE,
                       ...       Respondent

2. EX-SERVICEMAN'S CO-OPERATIVE SOCIETY,

3. DISTRICT TRANSPORT OFFICER,

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SMT.SUMATHI DANDAPANI

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :01/08/2007

 O R D E R
                         H.L.DATTU, C.J.  &  T.I.HARUN-UL-RASHID, J.

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

                        W.A.No.2872 of 2002  & C.M.P.No.7703 of 2002

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

                               Dated this the Ist   day of August, 2007.


                                              J U D G M E N T

H.L.Dattu, CJ.

The delay in filing the Writ Appeal is condoned.

2. This appeal arises out of a common order passed by the

learned Single Judge in O.P.No.17712 of 2001 and O.P.No.31627 of

2001.

3. Being aggrieved by the orders passed in O.P.No.17712 of 2001,

a third party had filed Writ Appeal No. 1529 of 2002, before this Court.

This Court by order dated 22-7-2002 has rejected that Writ Appeal.

4. Challenging the order passed in O.P.31627 of 2001, the State

has preferred this Writ Appeal before us.

5. The issues raised in Writ Appeal No.1529 of 2002 and the

issues raised in the present appeal are identical. In that view of the

matter, the order passed in W.A.No.1529 of 2002 on 22-7-2002 applies

to this Writ Appeal also.

6. Accordingly, the Writ Appeal filed by the State against the

orders passed in O.P.No.31627 of 2001 is rejected.

7. Consequently, C.M.P.No.7704 of 2002 is also dismissed.

Ordered accordingly.

(H.L.DATTU)

CHIEF JUSTICE

(HARUN-AL-RASHID)

JUDGE

MS

H.L.DATTU, CJ. &

T.I.HARUN-UL-RASHID,J

———————————————-

W.A.No.2872 of 2002

JUDGMENT

DATED IST AUGUST, 20076

————————————————