High Court Kerala High Court

A.J.John vs The Regional Transport Authority on 23 March, 2009

Kerala High Court
A.J.John vs The Regional Transport Authority on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9227 of 2009(W)


1. A.J.JOHN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/03/2009

 O R D E R
                            ANTONY DOMINIC, J.
                      -------------------------
                         W.P.(C.) No.9227 of 2009
                 ---------------------------------
                 Dated, this the 23rd day of March, 2009

                               J U D G M E N T

The petitioner’s grievance is regarding Ext.P4. Facts show that by

Ext.P1, the primary authority sought concurrence of the respondent,

being the sister authority for renewal of the petitioner’s permit. That was

rejected by Ext.P2. However, by Ext.P3 judgment of this Court in WP(C)

No.22043/2007, the respondent was directed to reconsider the matter.

It is stated that the respondent, accordingly, reconsidered the matter and

by Ext.P4, the matter was adjourned. It is in these circumstances, the

writ petition has been filed.

2. As is seen from Ext.P4, the adjournment was on 11/03/2008,

and even the records called for, would have been received by now.

Taking into account the above, the writ petition is disposed of directing

the respondent to pass final orders on the request made by the primary

authority for prior concurrence. This shall be done as expeditiously as

possible, at any rate, within eight weeks of production of a copy of this

judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg