Kerala High Court
Geetha Stanly vs The Secretary on 24 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9385 of 2009(P)
1. GEETHA STANLY, 22,PANDYALAKKAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------------
W.P.(C).Nos.9385 & 9387 OF 2009
-----------------------------
Dated this the 24th day of March, 2009.
JUDGMENT
In these writ petitions Ext.P1 applications have been
made by the petitioners seeking revision of timings in respect
of their stage carriages. The complaint in these writ petitions
is regarding the delay in passing orders on Ext.P1 applications.
Taking into account the case of the petitioners regarding
the pendency of Ext.P1 applications, the writ petitions are
disposed of directing that, if Ext.P1 applications have been
received and are pending, the respondentS shall consider and
pass orders on these applications, as expeditiously as
possible and at any rate within 3 months from the date of
production of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/