IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6675 of 2009(D)
1. BADUVAN KUNHI, S/O. ABDULLA KUNHI,
... Petitioner
Vs
1. THE SECRETARY, R.T.A. KASARGOD.
... Respondent
2. THE R.T.A. KASARGOD,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.6675 of 2009
---------------------------------
Dated, this the 2nd day of March, 2009
J U D G M E N T
The petitioner submits that by Ext.P3, variation of permit was
granted without changing the existing timings. As per Ext.P3
proceedings, the petitioner was also directed to produce fresh
timings before the 1st respondent. It is stated that, although
directions in Ext.P3 have been complied with, variation is not
endorsed. It is with that complaint, the writ petition is filed.
2. Taking into account the above grievance of the writ
petitioner, the writ petition is disposed of directing that if the
petitioner has complied with the directions in Ext.P3 proceedings of
the RTA held on 27/06/2008, needful shall be done by the 1st
respondent as expeditiously as possible, at any rate, within four
weeks of production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg