High Court Kerala High Court

Abdul Rafeeque vs The Regional Transport Authority on 29 February, 2008

Kerala High Court
Abdul Rafeeque vs The Regional Transport Authority on 29 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3541 of 2008(V)


1. ABDUL RAFEEQUE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/02/2008

 O R D E R
                         ANTONY DOMINIC, J.


                  = = = = = = = = = = = = = = =
                     W.P.(C) No. 3541 OF 2008 V
                  = = = = = = = = = = = = = = =


                 Dated this the 29th February, 2008


                            J U D G M E N T

In this writ petition the prayer made by the petitioner is to

direct the respondents to consider the renewal application the

receipt of which is acknowledged by Ext. P4.

2. The learned Govt. Pleader, on instructions, submit that Ext.

P5 declaration has not been received by them and that only on

receipt, further action can be taken. In view of this, I dispose of this

writ petition directing that it is open to the petitioner to submit a

declaration in the nature of Ext. P5 and once it is so made the 1st

respondent shall take further action on the application as

expeditiously as possible, at any rate within 6 weeks thereafter.

ANTONY DOMINIC
JUDGE
jan/-