IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18387 of 2008(L)
1. THE SECRETARY,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/07/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 18387 OF 2008 (L)
= = = = = = = = = = = = = = =
Dated this the 10th day of July 2008
J U D G M E N T
Delay in passing orders on Ext. P1 application for regular
permit is complained of in this writ petition. The learned Govt.
Pleader submits that a report of the enquiry officer is awaited and
soon after the receipt of the report orders on Ext. P1 will be passed.
2. True, a report of the enquiry officer is necessary, but then
the orders on an application for permit cannot be delayed
inordinately for that reason alone.
Therefore, the writ petition is disposed of directing that the
respondents shall expedite the report of the enquiry officer and
pass orders on Ext. P1 as expeditiously as possible, at any rate
within 3 months of production of a copy of this judgment.
ANTONY DOMINIC
JUDGE
jan/-