Kerala High Court
Sunil Prasad vs The Regional Transport Authority on 17 November, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24244 of 2006(J)
1. SUNIL PRASAD, KODAPPALLIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :17/11/2006
O R D E R
K. BALAKRISHNAN NAIR, J.
--------------------------------------
W.P.(C).NO. 24244 OF 2006-J
---------------------------
Dated this the 17th day of November, 2006.
J U D G M E N T
The petitioner has submitted Ext.P1 application for
regular permit on the route Kottayam – Panampady Church
via Panampady junction. Praying inter alia for a direction
to the 1st respondent to consider and pass orders on Ext.P1,
this writ petition is filed. Though notice has been served on
the respondents, the learned Government Pleader submitted
that he has not received any instruction.
2. If Ext.P1 is received and pending, the 1st respondent
will consider and pass orders on it in accordance with law
within two months from the date of production of a copy of this
judgment.
The writ petition is disposed of as above.
K. BALAKRISHNAN NAIR,
JUDGE.
cl
2