High Court Kerala High Court

P.S. Sajeesh vs Regional Transport Authority on 19 December, 2006

Kerala High Court
P.S. Sajeesh vs Regional Transport Authority on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28365 of 2006(B)


1. P.S. SAJEESH, PALLATH HOUSE,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  : No Appearance

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

 Dated :19/12/2006

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

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

                     W.P.(C) NO. 28365 OF 2006

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

            Dated this the 19th day of December, 2006


                              J U D G M E N T

Pursuant to STAT’s order, the petitioner has been given a

grant subject to settlement of timings. Further, since settlement

of timings could not be convened and a final decision is not taken,

permit is not issued.

2. Learned Government pleader submits that timing

conference will be held and the matter will be finalised within a

period of two months. The same is recorded.

3. Accordingly, there will be a direction to take a final

decision after convening settlement conference and to issue the

permit within two months from the date of petitioner producing

copy of this judgment.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp