High Court Kerala High Court

P.K.Santhosh vs Regional Transport Authority … on 11 August, 2008

Kerala High Court
P.K.Santhosh vs Regional Transport Authority … on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14725 of 2008(C)


1. P.K.SANTHOSH,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY (RTA),
                       ...       Respondent

2. SECRETARY,

3. REGIONAL TRANSPORT AUTHORITY, (RTA),

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/08/2008

 O R D E R
                           ANTONY DOMINIC, J.

                          ===============
                      W.P.(C) NO. 14725 OF 2008 C
                     ====================

                Dated this the 11th day of August, 2008

                               J U D G M E N T

The prayer in this writ petition is to expedite orders on Ext.P2

application for renewal and Ext.P4 application for replacement.

2. Learned Government Pleader on instruction submits that these

applications are already listed for consideration. If that be so, a direction

in this behalf may not be necessary.

3. However, petitioner prays that orders may be directed to be

passed on Ext.P6, his application for temporary permit.

4. If as stated by the petitioner, Ext.P6 is still pending

consideration of the 1st respondent, orders thereon shall be passed, as

expeditiously as possible, at any rate within 4 weeks of production of a

copy of this judgment.

Writ petition is disposed of as above.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp