Kerala High Court
Prince N.B vs The Secretary on 10 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19376 of 2009(N)
1. PRINCE N.B
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/07/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).19376/2009
--------------------
Dated this the 10th day of July, 2009
JUDGMENT
Petitioner is the registered owner of a stage carriage
operating on a temporary permit caused by the vacancy of
a regular permit. Petitioner sough for a re-issuance of the
temporary permit, as per Ext.P3.
After having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to pass
orders on Ext.P3, within two weeks from the date of receipt
of a copy of this judgment.
V.GIRI,
Judge
mrcs