Kerala High Court
T.Anshad vs The Regional Transport Authority on 15 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32340 of 2006(Y)
1. T.ANSHAD,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE STATE TRANSPORT APPELLATE TRIBUNAL,
3. THE GOVERNMENT OF KERALA,
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :15/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 32340 OF 2006
```````````````````````````
Dated this the 15th day of December, 2006
J U D G M E N T
The grievance of the petitioner is that sufficient
arrangements has been made before the State Transport
Appellate Tribunal.
2. Learned Government pleader on instructions submits
that arrangements are already made and orders will be issued
expeditiously. The same is recorded.
3. Writ petition is for the time being closed. In case, the
undertaking given is not complied within a period of three weeks
from today, it will be open to the petitioner to reopen this case.
Writ petition is closed in the above terms.
P.R.RAMAN, JUDGE
Rp