IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15978 of 2009(N)
1. RAMADAS, CHANDRAVILASAM,
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :10/06/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No. 15978 OF 2009
.........................................................................
Dated this the 10th June, 2009
J U D G M E N T
The learned counsel for the petitioner submits that the
grievances put forth in the present Writ Petition have already been
projected in Ext. P4 representation as well, which is pending
consideration before the respondent and that the petitioner will be
satisfied if appropriate direction is given to the respondent to have
Ext.P4 considered, in accordance with law
2. Heard the learned Government Pleader as well.
3. After considering the facts and the limited submission made
as to the relief prayed for, the respondent is directed to consider Ext.
P4 representation and pass appropriate orders thereon, in accordance
with law, after giving an opportunity of hearing to the petitioner, as
expeditiously as possible and at any rate within six weeks from the
date of receipt of a copy of the judgment.
The Writ Petition is disposed of as above.
P.R. RAMACHANDRA MENON,
JUDGE.
lk