High Court Kerala High Court

A.P.Ali vs The Regional Transport Authority on 15 April, 2009

Kerala High Court
A.P.Ali vs The Regional Transport Authority on 15 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12347 of 2009(K)


1. A.P.ALI,AREEKETTY HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.M.A.FAYAZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :15/04/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO.12347 OF 2009 ()
                 =====================

             Dated this the 15th day of April, 2009

                          J U D G M E N T

Ext.P2 is an application made by the petitioner seeking

reclassification of the vehicle mentioned therein into higher class

category. Complaint is that orders thereon have not been passed.

Taking into account this submission the writ Petition is

disposed of directing the first respondent to consider and pass

orders on Ext.P2, as expeditiously as possible and at any rate

within 4 weeks from the date of production of a copy of the

judgment.

ANTONY DOMINIC, JUDGE
vi