High Court Kerala High Court

A.P.Satheesan vs The Regional Transport Authority on 30 May, 2008

Kerala High Court
A.P.Satheesan vs The Regional Transport Authority on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12132 of 2008(T)


1. A.P.SATHEESAN, KARUNA NIVAS, P.O.CHOVVA
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/05/2008

 O R D E R
                        ANTONY DOMINIC, J.

               = = = = = = = = = = = = = = = = =
               = =W.P.(C) = = = = = = = = = = = =
                            No. 12132 OF 2008 T
                    = = =

                   Dated this the 30th May, 2008

                            J U D G M E N T

An expeditious consideration of Ext. P1 application for renewal

of permit is the prayer in the writ petition.

2. Learned Govt. Pleader, on instruction, submits that since

the application was defective it was returned to the petitioner. If

that be so, the petitioner has to resubmit the same after curing the

defects. If the application is submitted in the manner as directed,

that will be considered on merits.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-