Kerala High Court
Ulahannan Thomas vs The Regional Transport Authority on 18 August, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23603 of 2009(U)
1. ULAHANNAN THOMAS,VELUTHEDATHUPARAMBIL
... Petitioner
2. SMT.LISSY RAJAN,PUTHENPURACKAL H0USE,
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,REGIONAL TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/08/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 23603 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 18th day of August 2009.
JUDGMENT
The joint application for transfer of a vehicle from the first
petitioner to the second petitioner is pending before the first
respondent as evidenced by Ext.P2. First petitioner is
apparently desirous of proceeding abroad. He therefore seeks
expeditious consideration of the said application.
Having heard the learned Government Pleader also, the
writ petition is disposed of directing the first respondent to
consider the joint application for transfer of the permit in
relating to stage carriage KL-17-1610 as early as possible, at any
rate, within one month from the date of receipt of a copy of
this judgment.
(V.GIRI)
JUDGE
kkms/