IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3541 of 2008(V)
1. ABDUL RAFEEQUE,
... 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 :29/02/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 3541 OF 2008 V
= = = = = = = = = = = = = = =
Dated this the 29th February, 2008
J U D G M E N T
In this writ petition the prayer made by the petitioner is to
direct the respondents to consider the renewal application the
receipt of which is acknowledged by Ext. P4.
2. The learned Govt. Pleader, on instructions, submit that Ext.
P5 declaration has not been received by them and that only on
receipt, further action can be taken. In view of this, I dispose of this
writ petition directing that it is open to the petitioner to submit a
declaration in the nature of Ext. P5 and once it is so made the 1st
respondent shall take further action on the application as
expeditiously as possible, at any rate within 6 weeks thereafter.
ANTONY DOMINIC
JUDGE
jan/-