High Court Kerala High Court

Baby Antos vs The Regional Transport Authority on 20 December, 2006

Kerala High Court
Baby Antos vs The Regional Transport Authority on 20 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34032 of 2006(B)


1. BABY ANTOS,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :20/12/2006

 O R D E R
                               P.R.RAMAN, J.

                        ```````````````````````````

                      W.P.(C) NO.34032 OF 2006

                        ```````````````````````````

            Dated this the 20th day of December, 2006


                              J U D G M E N T

The limited prayer made in this writ petition is for a direction

to consider and dispose of Exhibit P3. Exhibit P3 is an application

for temporary permit pending consideration for the counter

signature for grant of a regular permit. Exhibit P3 is dated

12/12/2006.

2. In the facts and circumstances, there will be a direction

to consider and dispose of Exhibit P3 expeditiously by the

competent authority among the respondents on petitioner

producing copy of this judgment.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp