High Court Kerala High Court

Rajendran vs The Managin Director on 19 March, 2007

Kerala High Court
Rajendran vs The Managin Director on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9151 of 2007(M)


1. RAJENDRAN,S/O.KUNJUKRISHNAN,SPECIAL
                      ...  Petitioner

                        Vs



1. THE MANAGIN DIRECTOR,K.S.R.T.C,
                       ...       Respondent

2. ASSISTANT TRANSPORT OFFICER,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/03/2007

 O R D E R
                             PIUS C. KURIAKOSE, J.

                              -------------------------------

                           W.P.(C) No. 9151  OF 2007

                            -----------------------------------

                     Dated this the 19th day of March, 2007


                                     JUDGMENT

Sri.Johnson P. John, Standing Counsel takes notice on behalf of

Kerala State Road Transport Corporation.

2. Having regard to the grounds raised in the Writ Petition and

submissions made before me by Sri.P.K. Muhammed, counsel for the

petitioner and Sri.Johnson P. John, Standing Counsel, the Writ Petition

will stand disposed of with the following directions:

The respondents will take up Ext.P2 application submitted by the

petitioner, consider the same in the light of Ext.P4 Government Order

and take a decision on Ext.P2 at the earliest and at any rate within six

weeks of receiving copy of this judgment together with copies of the writ

petition and the exhibits.






                                              PIUS C. KURIAKOSE, JUDGE

btt


WPC    2