Kerala High Court
K.M.Abdulla vs The Regional Transport Authority on 29 March, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7493 of 2007(P)
1. K.M.ABDULLA, S/O. MAMMUNHI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.A.K.ABDUL AZEEZ
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :29/03/2010
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
.......................................................................
WP (C) NO. 7493 of 2007
...............................................
Dated this the 29th day of March, 2010
J U D G M E N T
The petitioner seeks an order directing issuance of a
regular permit for a stage carriage permit purchased by
him. This writ petition was filed in 2007, March. No
interim orders were issued in favour of the petitioner.
Petitioner’s application for regular permit, if still pending,
shall be taken for consideration and appropriate orders
issued within a period of four months from the date of
receipt of a copy of this Judgment.
Not pressed. Writ petition dismissed.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
rkc