IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14148 of 2008(H)
1. P.MUHAMMED KOYA, PAYYAPARIKKATTU HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :06/05/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 14148 of 2008
--------------------------
Dated this the 6th May, 2008
J U D G M E N T
After having perused the averments in the writ petition
and having heard the learned Government Pleader, the writ
petition is disposed of directing the respondent to consider
Exhibit-P1 and take appropriate decision thereon, within a
period of four weeks from the date of receipt of a copy of this
judgment.
Petitioner shall produce a copy of the writ petition along
with a copy of this judgment before the respondent, for
compliance.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
Common issues are raised for
consideration in all these writ
petitions. Reference is made to
the facts in Writ Petition
No.4562/2008 for the sake of
convenience.