Kerala High Court
A.P.Ali vs The Regional Transport Authority on 15 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12347 of 2009(K)
1. A.P.ALI,AREEKETTY HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/04/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO.12347 OF 2009 ()
=====================
Dated this the 15th day of April, 2009
J U D G M E N T
Ext.P2 is an application made by the petitioner seeking
reclassification of the vehicle mentioned therein into higher class
category. Complaint is that orders thereon have not been passed.
Taking into account this submission the writ Petition is
disposed of directing the first respondent to consider and pass
orders on Ext.P2, as expeditiously as possible and at any rate
within 4 weeks from the date of production of a copy of the
judgment.
ANTONY DOMINIC, JUDGE
vi