High Court Kerala High Court

K.P.Renadavan vs The Secretary on 19 September, 2007

Kerala High Court
K.P.Renadavan vs The Secretary on 19 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21276 of 2007(G)


1. K.P.RENADAVAN, RENJU NIVAS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/09/2007

 O R D E R
                    ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
               W.P.(C) No. 21276 OF 2007 G
            = = = = = = = = = = = = = = = =

          Dated this the 19th September, 2007

                     J U D G M E N T

By Ext. P1, the Tribunal directed grant of permit

to the petitioner subject to settlement of timings with

the concurrence of the 2nd respondent. When the matter

came up before the 2nd respondent for consideration, it

was again adjourned for a detailed report regarding

vacancy and concurrence. Ext. P3 proceedings is dated

19-4-2007. The complaint of the petitioner is that

there was no progress in the matter.

2. In view of the above, there will be a direction

that the 2nd respondent shall finalise the proceedings

pursuant to Ext. P3 as expeditiously as possible, at

any rate within six weeks of receipt of a copy of this

judgment.

Petitioner shall produce a copy of this judgment

before the 2nd respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-