IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36637 of 2008(J)
1. JALALUDEEN, S/O. ABDUL MAJEED,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/01/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.36637 of 2008
---------------------------------
Dated, this the 8th day of January, 2009
J U D G M E N T
Prayer in this writ petition is for a direction to issue the permit
granted by Ext.P1 proceedings of the RTA, Muvattupuzha. It is seen
that petitioner is granted temporary permit under Section 104 of the
Motor Vehicles Act 1988. Though Ext.P1 proceedings is dated
26/02/2008, the learned counsel for the petitioner complains that
even as of now, permit has not been issued. If, as a matter of fact,
Ext.P1 has become final, the respondent shall issue the permit in
pursuance to Ext.P1. The petitioner shall produce a copy of this
judgment before the respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg