High Court Kerala High Court

B.Indira vs The Secretary on 19 March, 2009

Kerala High Court
B.Indira vs The Secretary on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8858 of 2009(B)


1. B.INDIRA, KULANGARA VEEDU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/03/2009

 O R D E R
                    ANTONY DOMINIC, J.
                   ================
                W.P.(C) NO. 8858 OF 2009 (B)
                =====================

            Dated this the 19th day of March, 2009

                        J U D G M E N T

Petitioner submits that as the regular permit issued has

expired on 10/7/2007, she made Ext.P1 application for renewal

of the permit. According to her, orders have not been passed

and in the meanwhile, she made Ext.P2 for replacement of the

vehicle and Ext.P3 for temporary permit pending orders on

Ext.P1 renewal application. Orders have not been passed on

Exts.P2 or P3 and therefore the writ petition is filed.

Taking into account the aforesaid grievance, the writ

petition is disposed of directing the respondent to consider and

pass orders on Ext.P2 application for endorsement of

replacement and Ext.P3 for temporary permit. Orders shall be

passed as expeditiously as possible, at any rate within 4 weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp