Kerala High Court
Smt. Sindhu K. Sabu vs The Regional Transport Authority on 16 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4959 of 2009(M)
1. SMT. SINDHU K. SABU,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :16/02/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 4959 OF 2009 (M)
====================
Dated this the 16th day of February, 2009
J U D G M E N T
Petitioner is the owner of Stage Carriage KL-05 V 8260. Her
application for renewal of Ext.P1 permit was considered by the 1st
respondent and by Ext.P2 proceedings of 16/10/2008, the same has been
adjourned. It is seeking a direction to the 1st respondent to pass final
orders on the application for renewal, the writ petition is filed.
Taking into account the pendency of the petitioner’s application for
renewal, the writ petition is disposed of directing the 1st respondent to
pass final orders in the matter, as expeditiously as possible, at any rate
within 8 weeks of production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp