IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9227 of 2008(W)
1. SIVASHANKAR, S/O.KOLLAYYA
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER
... Respondent
For Petitioner :SRI.SURESH KUMAR KODOTH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 9227 OF 2008 - W
= = = = = = = = = = = = = =
Dated this the 27th May, 2008.
J U D G M E N T
Petitioner submits that Ext. P8 application made by him for
renewal of his regular permit has not been considered so far.
Learned Govt. Pleader, on instruction, submits that Ext. P8 has not
been received. Though the petitioner seeks to contradict the
submission made by the learned Govt. Pleader, in the absence of
any proof to disprove the statement of the Learned Government
Pleader, I am not in a position to accept the submission made by the
petitioner. Therefore, leaving it open to the petitioner to make yet
another application for renewal of his permit and further directing
that in the event of receipt of such an application the same will be
considered in accordance with law, this writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-