Kerala High Court
A.P.Satheesan vs The Regional Transport Authority on 30 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12132 of 2008(T)
1. A.P.SATHEESAN, KARUNA NIVAS, P.O.CHOVVA
... 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 :30/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = = =
= =W.P.(C) = = = = = = = = = = = =
No. 12132 OF 2008 T
= = =
Dated this the 30th May, 2008
J U D G M E N T
An expeditious consideration of Ext. P1 application for renewal
of permit is the prayer in the writ petition.
2. Learned Govt. Pleader, on instruction, submits that since
the application was defective it was returned to the petitioner. If
that be so, the petitioner has to resubmit the same after curing the
defects. If the application is submitted in the manner as directed,
that will be considered on merits.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
jan/-