High Court Kerala High Court

Alexander Joseph vs The Regional Transport Authority on 17 December, 2008

Kerala High Court
Alexander Joseph vs The Regional Transport Authority on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3666 of 2007(J)


1. ALEXANDER JOSEPH, SANJOSE BHAVAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE REGIONAL TRANSPORT AUTHORITY,

4. THE REGIONAL TRANSPORT AUTHORITY,

5. THE REGIONAL TRANSPORT AUTHORITY,

6. THE REGIONAL TRANSPORT AUTHORITY,

7. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/12/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                     W.P.(C) No.3666 OF 2007
               ---------------------------------------
         Dated this the 17th day of December, 2008.


                            J U D G M E N T

This writ petition is filed with the following prayer:

i) Issue a writ of mandamus or other appropriate writ, order

or direction to the respondents to consider the request of

R.T.A. Kannur as per Ext.P1 proceedings for prior

concurrence for the renewal of permit of vehicle No.KL-

5/F 3607 on the route Udayagiri-Kayamkulam for the

portion lying under the respective respondents after

affording an opportunity to the petitioner for hearing and

grant the same without any delay.

In case no action has been taken so far in the matter,

petitioner may produce a copy of this judgment along with copy

of the writ petition before the R.T.A. concerned, in which case,

appropriate action in accordance with law in the matter will be

taken within another three months.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No.3666 OF 2007

J U D G M E N T

17.12.2008