IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14088 of 2008(B)
1. B.JEEVA, W/O.M.BALASUBRAMANIAN, 5/668,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. T.R.MANIVARNAN, S/O.RANGARAJ, 5/845 (3),
4. THE GENERAL SECRETARY, PALAKKKAD
5. THE MOTOR VEHICLE INSPECTOR, PALAKKAD.
For Petitioner :SRI.H.BADARUDDIN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/05/2008
O R D E R
ANTONY DOMINIC, J.
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
W.P.(C) Nos. 14088/2008-B & 14090/2008-B
~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~ ~
Dated this the 21stday of May, 2008
J U D G M E N T
The above writ petitions are filed by the same petitioner.
Ext.P1 in both the writ petitions are the joint applications filed for
permission to transfer the vehicles mentioned therein. The
complaint in these writ petitions is that the said applications have
not been considered despite having filed the same as early as in
October, 2007.
2. If, as stated by the petitioner, these applications have
been received, it is for the first respondent to consider the same on
an expeditious basis in accordance with law.
3. Accordingly, these writ petitions are disposed of
directing the first respondent to consider Ext.P1 joint applications
in both the writ petitions, as expeditiously as possible, within eight
weeks from the date of production of a copy of this judgment.
The petitioner shall produce a copy of this judgment before
the first respondent for compliance.
ANTONY DOMINIC,
Judge
ms