High Court Kerala High Court

Ali Hassan vs The Regional Transport Authority on 12 February, 2009

Kerala High Court
Ali Hassan vs The Regional Transport Authority on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4696 of 2009(H)


1. ALI HASSAN, PATTUPARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :12/02/2009

 O R D E R
                   ANTONY DOMINIC,J.
              -----------------------
                W.P.(C).No.4696 OF 2009
             ------------------------
         Dated this the 12th day of February, 2009.

                         JUDGMENT

Petitioner submits that by Ext.P1, the concurrence of

the first respondent was sought for by its counterpart at

Malappuram, for the grant of permit in respect of the stage

carriage bearing Registration No.KL-11 P 1596. It is stated

that the first respondent considered the matter on

15.12.2008 but adjourned the item for ascertaining the

total road length. It is stated that since then there has not

been any progress in the matter.

2. Having regard to the pendency of the proceedings

for prior concurrence before the first respondent, as is

evident from Ext.P2 proceedings, the writ petition is

disposed of directing the first respondent to consider the

request for prior concurrence made as per Ext.P1 and pass

orders thereon. This shall be done as expeditiously as

/2/

possible and at any rate within 8 weeks from the date of

production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/