High Court Kerala High Court

P.K.Santhosh vs The Regional Transport Authority on 2 April, 2009

Kerala High Court
P.K.Santhosh vs The Regional Transport Authority on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10933 of 2009(J)


1. P.K.SANTHOSH,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No.10933 of 2009
             ---------------------------------
              Dated, this the 2nd day of April, 2009

                           J U D G M E N T

Ext.P2 is an application made by the petitioner seeking issue

of temporary permit. Orders have not been passed thereon and

therefore, the writ petition has been filed.

2. Taking note of the above, I direct the 2nd respondent to

consider and pass orders on Ext.P2. This shall be done as

expeditiously as possible, at any rate, within four weeks of

production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg