IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25313 of 2007(L)
1. K.REGHUNATHAN,S/O.LATE KOCHUKRISHNAN,
... Petitioner
Vs
1. THE STATE OF KERALA,REPRESENTED BY
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE JOINT REGIONAL TRANSPORT OFFICER,
4. INDIAN CEMENTS CAPITAL FINANCE LTD,
For Petitioner :SRI.K.B.PRADEEP
For Respondent :SRI.GEORGE ABRAHAM
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/10/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 25313 OF 2007 L
====================
Dated this the 5th day of October, 2007
J U D G M E N T
The request of the petitioner is to direct consideration of
Ext.P2 application for renewal of permit.
2. Learned Government Pleader on instructions submits
that the required documents were not enclosed to Ext.P2 and it
was therefore that the same could not be considered.
3. In view of the above, I dispose of this writ petition
directing that the petitioner will be free to produce the required
documents before the 4th respondent, in which case, the 4th
respondent will take up Ext.P2, consider the same and pass
orders thereon.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp