IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26053 of 2008(B)
1. M.A.YOUSEF
... Petitioner
Vs
1. THE SECRETARY, R.T.A., ERNAKULAM.
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/09/2008
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 26053 OF 2008 B
====================
Dated this the 3rdday of September, 2008
J U D G M E N T
Delay in implementing Ext.P1 is what is complained of in this writ
petition. By Ext.P1, regular permit was granted to the petitioner on
18/12/2007, subject to settlement of timings. It is contended that though
timing conference was scheduled on 22/8/2008, the same got postponed
indefinitely.
2. In view of the facts as stated by the learned counsel for the
petitioner, I am satisfied that the petitioner has made out a case for a
direction to expedite the timing conference.
Accordingly, the writ petition is disposed of directing that the
respondent shall convene the timing conference following Ext.P1. This
shall be done, as expeditiously as possible, at any rate within 8 weeks of
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
Rp