High Court Kerala High Court

S.Anilkumar vs Regional Transport Authority on 13 December, 2006

Kerala High Court
S.Anilkumar vs Regional Transport Authority on 13 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28338 of 2006(W)


1. S.ANILKUMAR, SIVAGANGA,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMAN

 Dated :13/12/2006

 O R D E R
                              P.R.RAMAN, J.

                        ```````````````````````````

                     W.P.(C) NO. 28338 OF 2006

                        ```````````````````````````

            Dated this the 13th day of December, 2006


                              J U D G M E N T

The limited prayer made in this writ petition is for a direction

to consider Exhibit P1 and to dispose of the same.

2. Heard both sides.

3. In the facts and circumstances, there will be a direction

to RTA, Ernakulam to consider and dispose of Exhibit P1

expeditiously, at any rate, preferably within a period of three

months.

Writ petition is disposed of as above.

P.R.RAMAN, JUDGE

Rp