High Court Kerala High Court

Naushad vs The Regional Transport Authority on 12 May, 2009

Kerala High Court
Naushad vs The Regional Transport Authority on 12 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13136 of 2009(J)


1. NAUSHAD, THANNOLIL KIZHAKKATHIL,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, R.T.A.,

                For Petitioner  :SRI.T.P.SAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/05/2009

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.13136 of 2009
                      --------------------------
                Dated this the 12th May,2009

                        J U D G M E N T

Petitioner’s application for regular permit in respect

of a new vehicle on the route Koottikkada- Karicod is

pending as Exhibit-P1. Petitioner complains of

unnecessary adjournment of a consideration of the

application.

2. Having heard the learned Government Pleader

also, the writ petition is disposed of directing the 1st

respondent to take a decision on the petitioner’s

application for grant of regular permit, as early as

possible, preferably in the next meeting of the R.T.A.

Copy of the writ petition shall be produced along

with a copy of the judgment by the petitioner before the

1st respondent, for compliance.

(V.GIRI,JUDGE)
ma

2

3