Kerala High Court
Sidheek.C.E vs The Regional Transport Officer on 5 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23475 of 2008(T)
1. SIDHEEK.C.E, AGED 29 YEARS, S/O.EBRAHIM,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. TATA MOTORS LTD, WORLY MUMBAI REP; BY
3. THE REGIONAL TRANSPORT OFFICER,
For Petitioner :SRI.T.A.UNNIKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/08/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 23475 OF 2008 T
====================
Dated this the 5th day of August, 2008
J U D G M E N T
All that is sought for in the writ petition is to pass orders on Ext.P2,
an application made for issuing clearance certificate. It is also seen that
the fee in this behalf is also paid by the petitioner by Ext.P3.
2. In view of the above, the writ petition is disposed of directing
that the 1st respondent shall pass orders on Ext.P2, as expeditiously as
possible, at any rate within 4 weeks of production of a copy of this
judgment.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC, JUDGE
Rp