IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16588 of 2008(Y)
1. P.V.SAJI, PULIKAYATH PUTHENPURA,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRASPORT,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/06/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 16588 OF 2008 Y
====================
Dated this the 13th day of June, 2008
J U D G M E N T
Petitioner submits that he has submitted Ext.P2 application before
the respondent for replacement of his existing vehicle with a later model
vehicle. According to him, consideration of Ext.P2 is delayed, as a result
of which both the vehicles are kept idle. It is in these circumstances, the
writ petition has been filed.
2. Having regard to the facts as above, I feel an expeditious
disposal of Ext.P2 is called for.
Accordingly, the writ petition is disposed of directing that the
respondent shall take up and consider Ext.P2, on an expeditious basis, at
any rate within 2 weeks of production of a copy of this judgment.
ANTONY DOMINIC,JUDGE.
Rp