IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4040 of 2008(E)
1. K.KUNHIMOHAMMED, S/O.MAYIN,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/02/2008
O R D E R
ANTONY DOMINIC, J.
= =W.P.(C)=No.=4040=OF=2008 = =
= = = = = = = = E
= = = = = = = = = = = = = = = =
Dated this the 25th February, 2008
J U D G M E N T
Petitioner submits that Ext. P1 permit was granted subject to
settlement of timings. It is submitted that timing has not been
settled pursuant to Ext. P1 and therefore the regular permit granted
has not been issued.
2. Learned Govt. Pleader, on instructions, submit that the
respondent is following a priority system in terms of which the
timing conference will be convened.
3. If, as stated by the learned Govt. Pleader, a priority system
is followed, this Court will not be justified in directing that a person
approaching this Court should have any overriding priority than
those who have not approached this Court. In view of this though I
direct that the timing conference shall be expedited, I do not wish to
fix any timing conference to be convened for this purpose.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-