IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 503 of 2009(I)
1. E.V.AJITHA, MADATHIPARAMBIL HOUSE
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY, THRISSUR
... Respondent
2. SECRETARY, REGIONAL TRANSPORT AUTHOREITY
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/01/2009
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No. 503 of 2009
--------------------------------------
Dated this the 20th day of January, 2009
JUDGMENT
Grievance of the petitioner is regarding the non consideration of
Exhibits P2, P4 and P5. By Exhibit P2, the petitioner sought renewal
of regular permit in respect of the vehicle bearing registration no. KL-
3F 1798, by Exhibit P4, he sought replacement and by Exhibit P5, he
sought a temporary permit under Section 87(1)(d) of the Motor
Vehicles Act in the place of SC KL-8/K. 5515.
If as stated, the aforesaid applications are pending, the first
respondent shall consider Exhibit P2 as expeditiously as possible, at
any rate, within eight weeks of production of copy of this judgment.
It is also directed that in the meanwhile second respondent shall
consider Exhibits P4 and P5, as expeditiously as possible, at any rate,
within six weeks of production of copy of this judgment.
ANTONY DOMINIC, JUDGE
scm