IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31013 of 2008(P)
1. V.C.GEORGE, VADAKKENCHAKRAVELIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE DISTRICT TRANSPORT OFFICER,
4. THE STATE TRANSPORT APPELLATE TRIBUNAL,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/10/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.31013 of 2008
--------------------------
Dated this the 22nd October, 2008
J U D G M E N T
The issue raised by the petitioner herein is covered
in his favour by the judgment of this Court in W.P (C)
No.28386 of 2008 and connected cases. Accordingly,
directions issued therein will be applicable to the
petitioner herein also.
2. In the result, the writ petition is disposed of
directing the Regional Transport Authority to pass fresh
orders on the petitioner’s application for re-issue of
temporary permit in the light of the declaration of law
made in the aforementioned cases and the observations
contained in the said judgment, within one month from
the date of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment
along with copy of writ petition and copy of the judgment
in W.P(C)No.28386 of 2008 before the Regional
Transport Authority, for compliance.
(V.GIRI,JUDGE)
ma
2
3