IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22190 of 2007(N)
1. TESSY, W/O. BENNY P.J.,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 22190 OF 2007
====================
Dated this the 10th day of September, 2007
J U D G M E N T
By Ext.P1, the renewal of concurrence was sought for
and the same was adjourned by Ext.P2. The complaint of
the petitioner is that till date final orders have not been
passed on Ext.P1.
2. After hearing the learned Government Pleader, I
dispose of this writ petition directing the 1st respondent to
consider and pass orders on Ext.P1 as expeditiously as
possible, at any rate within six weeks from the date of
receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment before
the 1st respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp