IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 256 of 2008(E)
1. HARIDASAN, THALEKARA HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/01/2008
O R D E R
ANTONY DOMINIC, J.
-------------------------------
W.P(C) No. 256 OF 2008
-----------------------------------
Dated this the 30th day of January, 2008
JUDGMENT
Ext.P5 is an application made by the petitioner for a
temporary permit, pending consideration of his application for
regular permit. The complaint of the petitioner is that orders have
not been passed on Ext.P5 application. If as stated by the
petitioner, his application for renewal of regular permit is pending,
Ext.P5 shall be taken up by the respondent and orders passed
thereon as expeditiously as possible. This shall be done within
four weeks of production of a copy of this judgment.
The Writ Petition is disposed of as above.
ANTONY DOMINIC, JUDGE
btt
WPC No.
2