High Court Kerala High Court

Ahammed Muneer vs The Regional Transport Authority on 22 May, 2008

Kerala High Court
Ahammed Muneer vs The Regional Transport Authority on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14724 of 2008(C)


1. AHAMMED MUNEER, S/O.KUNJU MOHAMMED,
                      ...  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 :22/05/2008

 O R D E R
                         ANTONY DOMINIC, J.

                   = = = = = = = = = = = = = =
                   W.P.(C) No.14724 OF 2008 - C
                   = = = = = = = = = = = = = =

                  Dated this the 22nd May, 2008.


                           J U D G M E N T

Ext. P1 is an application for the grant of regular permit on the

route mentioned therein in respect of his vehicle KL 13D/8089.

Complaining of the delay in considering Ext. P1 this writ petition has

been filed.

2. Taking into account the submission made by the learned

Govt. Pleader confirming the pendency of Ext. P1, this writ petition

is disposed of directing that the 1st respondent shall consider Ext.

P1 as expeditiously as possible, at any rate within 8 weeks of

production of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-