High Court Kerala High Court

Usha Nandini vs Regional Transport Authority on 30 October, 2008

Kerala High Court
Usha Nandini vs Regional Transport Authority on 30 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31030 of 2008(R)


1. USHA NANDINI, W/O.MOHAN
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY, PALAKKAD.
                       ...       Respondent

2. REGIONAL TRANSPORT OFFICER, PALAKKAD

3. JOINT REGIONAL TRANSPORT OFFICER,

4. SHRIRAM TRANSPORT GFINASNCE COMPANY LTD.

5. MOHAN, S/O.VELAYUDHAN, PARAKKAL HOUSE

                For Petitioner  :SRI.SAJAN VARGHEESE K.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/10/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).31030/2008
                       --------------------
        Dated this the 30th day of October, 2008

                       JUDGMENT

A joint application for transfer of permit in favour

of the petitioner consequent upon the tranfer of the

vehicle in her name at the instance of the fourth

respondent, the original financier, is pending

consideration before the first respondent, as evidenced

by Ext.P9.

In the facts and circumstances, there will be a

direction to the first respondent to pass final orders on

the said application for transfer of the permit in respect

of the stage carriage bearing registration No.KL 09 J

4335 operating on the inter district route Walayar

Railway Colony, without further delay, at any rate,

within a period of six weeks from the date of receipt of a

copy of this judgment. Copy of the writ petition along

with the copy of the judgment shall be produced by the

petitioner before the first respondent.

V.GIRI,
Judge

mrcs