High Court Kerala High Court

V.P.Anil Kumar vs The Secretary on 15 January, 2008

Kerala High Court
V.P.Anil Kumar vs The Secretary on 15 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34335 of 2007(K)


1. V.P.ANIL KUMAR, RATHEESH BHAVAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/01/2008

 O R D E R
                         ANTONY DOMINIC, J.
             ------------------------------------
                       W.P.(C) 34335 of 2007
            -------------------------------------
                       Dated: January 15, 2008

                              JUDGMENT

The prayer in the writ petition is for a direction to the

respondent to endorse Ext.P2 concurrence on Ext.P1 permit.

Ext.P2 shows that concurrence was granted by the RTA without

prejudice to the right of the RTA to decide the nature of the permit.

2. If concurrence has been granted and if there is a permit,

there is no reason for not endorsing it. Accordingly, there will be a

direction to endorse Ext.P2 concurrence on Ext.P1 permit as

expeditiously as possible. This shall be done with notice to the

parties who are likely to be affected by such decision.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-