IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31089 of 2009(E)
1. S.MANORANJITHAM, W/O. SUNDAR RAJ,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :18/12/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 31089 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 18th December, 2009.
J U D G M E N T
The petitioner complains that although permit has been granted
by the RTA, the permit is not being issued after settling timings. The
learned Government Pleader submits that because of the backlog of
cases for issuing granted permit, the respondent is taking up cases on
the basis of priority of grant of permit.
In the above circumstances, this writ petition is disposed of with
a direction to the respondent to settle timings of the petitioner’s
permit and issue permit in accordance with the priority of grant of
permit. If the petitioner is liable to produce any documents for
issuing of the permit, it would be open to the respondent to insist
upon the same.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.