IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14724 of 2008(C)
1. AHAMMED MUNEER, S/O.KUNJU MOHAMMED,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :22/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No.14724 OF 2008 - C
= = = = = = = = = = = = = =
Dated this the 22nd May, 2008.
J U D G M E N T
Ext. P1 is an application for the grant of regular permit on the
route mentioned therein in respect of his vehicle KL 13D/8089.
Complaining of the delay in considering Ext. P1 this writ petition has
been filed.
2. Taking into account the submission made by the learned
Govt. Pleader confirming the pendency of Ext. P1, this writ petition
is disposed of directing that the 1st respondent shall consider Ext.
P1 as expeditiously as possible, at any rate within 8 weeks of
production of a copy of this judgment.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-