High Court Kerala High Court

Bhaskaran.A vs The Regional Transport Authority on 27 May, 2008

Kerala High Court
Bhaskaran.A vs The Regional Transport Authority on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11919 of 2008(R)


1. BHASKARAN.A, ALORA HOUSE, VILAMANA,
                      ...  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 :27/05/2008

 O R D E R
                         ANTONY DOMINIC, J.


                   = = = = = = = = = = = = = = =
                    W.P.(C) No. 11919 OF 2008 R
                   = = = = = = = = = = = = = = =


                    Dated this the 27th May, 2008.


                           J U D G M E N T

Ext. P3 is an application made by the petitioner for variation

of his permit. In this writ petition what is complained of by him is

regarding the alleged delay in considering Ext. P3. Learned Govt.

Pleader, on instruction, points out that though the report of AMVI

has been received final orders have not been passed as yet. In view

of the above position, directing that final orders on Ext. P3 will be

passed by the 1st respondent as expeditiously as possible, at any

rate within 8 weeks of production of a copy of this judgment, this

writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-