Kerala High Court
C.L.Johnson vs Secretary on 23 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2577 of 2009(F)
1. C.L.JOHNSON
... Petitioner
Vs
1. SECRETARY, RTA., THRISSUR.
... Respondent
2. REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/01/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.2577 OF 2009
------------------------
Dated this the 23rd day of January, 2009.
JUDGMENT
Petitioner submits that he has made Ext.P5 application
for temporary permit under Section 87(1)(d) of the Motor
Vehicles Act, 1988. He complains of delay in passing orders
thereon.
In view of this, the writ petition is disposed of directing
that, if Ext.P5 has been received and is pending, the first
respondent shall take necessary steps for passing orders
thereon, as expeditiously as possible and at any rate within 3
weeks from the date of production of a copy of the judgment.
(ANTONY DOMINIC)
JUDGE
vi/