IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20873 of 2009(D)
1. ANTONY JAISON,S/O.PAPPU JOHN,AGED 40 YRS
... Petitioner
Vs
1. JOINT REGIONAL TRANSPORT OFFICER,
... Respondent
2. ASSISTANT MOTOR VEHICLE INSPECTOR,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :24/07/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.20873 of 2009
----------------------------------------
Dated this the 24th day of July, 2009.
JUDGMENT
The application filed by the petitioner
seeking permission for reduction of seating
capacity, as Ext.P3, is pending before the 1st
respondent. This writ petition has been filed alleging
delay in consideration of Ext.P3.
After having heard the learned counsel for
the petitioner and the learned Government Pleader
also, the writ petition is disposed of directing the 1st
respondent to consider Ext.P3 and pass appropriate
orders within six weeks from the date of receipt of a
copy of this judgment.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge