IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17218 of 2008(Y)
1. K. MOHAMMEDALI, KARUVAKONAM HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/06/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 17218 OF 2008 - Y
= = = = = = = = = = = = = = = =
Dated this the 16th June 2008
J U D G M E N T
Delay in considering Ext. P5 is what is complained of in this
writ petition.
2. Learned Govt. Pleader, on instruction, submits that Ext. P5
will be considered in the next meeting of the 1st respondent. In view
of this, recording the aforesaid submission of the learned Govt.
Pleader the writ petition is disposed of.
3. It is directed that if the RTA meeting is not held within two
weeks of production of a copy of this judgment, on the expiry of the
said period, the petitioner will be permitted to operate the vehicle
until the meeting is scheduled and held.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-