High Court Kerala High Court

E.C.Pramod vs The Regional Transport Authority on 27 August, 2008

Kerala High Court
E.C.Pramod vs The Regional Transport Authority on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23257 of 2008(R)


1. E.C.PRAMOD , VAZHAPOTHIL HOUSE
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/08/2008

 O R D E R
                       ANTONY DOMINIC, J.
            --------------------------------------------------------
                      W.P.(C) 23257 of 2008
            --------------------------------------------------------
                    Dated: AUGUST 27, 2008

                               JUDGMENT

Delay in considering the application of the petitioner

for grant of regular permit is what is complained of in this

writ petition.

2. The learned Government Pleader submits that the

application will be considered in the next meeting of the

RTA, and that submission recorded.

3. Learned counsel for the petitioner invites my

attention to Exts.P2 whereby the application was adjourned

for obtaining prior concurrence. Counsel points out that

the matter is covered by the general concurrence issued by

the RTA, Kozhikode and therefore there is no reason to

await for separate concurrence as mentioned in Ext.P2. It

is a matter for the RTA to consider as and when Ext.P1 is

taken up for consideration.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-