IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9227 of 2009(W)
1. A.J.JOHN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.9227 of 2009
---------------------------------
Dated, this the 23rd day of March, 2009
J U D G M E N T
The petitioner’s grievance is regarding Ext.P4. Facts show that by
Ext.P1, the primary authority sought concurrence of the respondent,
being the sister authority for renewal of the petitioner’s permit. That was
rejected by Ext.P2. However, by Ext.P3 judgment of this Court in WP(C)
No.22043/2007, the respondent was directed to reconsider the matter.
It is stated that the respondent, accordingly, reconsidered the matter and
by Ext.P4, the matter was adjourned. It is in these circumstances, the
writ petition has been filed.
2. As is seen from Ext.P4, the adjournment was on 11/03/2008,
and even the records called for, would have been received by now.
Taking into account the above, the writ petition is disposed of directing
the respondent to pass final orders on the request made by the primary
authority for prior concurrence. This shall be done as expeditiously as
possible, at any rate, within eight weeks of production of a copy of this
judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg