IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31808 of 2007(J)
1. SHEEJA THOMAS, THAKADIYELPARAMBIL
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/12/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 31808 OF 2007 J
=====================
Dated this the 5th day of December, 2007
J U D G M E N T
The complaint of the petitioner is that Ext.P2 judgment of
the STAT is not complied with. By Ext.P2, the appeal filed by the
petitioner was allowed and it was ordered that the permit be
granted subject to settlement of timings. However, permit has
not been granted nor has the timings been settled.
2. In view of the directions that are issued by the STAT,
this writ petition is disposed of directing that the respondents
shall grant the permit and settle the timings of the petitioner, as
expeditiously as possible, at any rate within six weeks of receipt
of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the
respondents for compliance.
ANTONY DOMINIC, JUDGE.
Rp