IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11919 of 2008(R)
1. BHASKARAN.A, ALORA HOUSE, VILAMANA,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 11919 OF 2008 R
= = = = = = = = = = = = = = =
Dated this the 27th May, 2008.
J U D G M E N T
Ext. P3 is an application made by the petitioner for variation
of his permit. In this writ petition what is complained of by him is
regarding the alleged delay in considering Ext. P3. Learned Govt.
Pleader, on instruction, points out that though the report of AMVI
has been received final orders have not been passed as yet. In view
of the above position, directing that final orders on Ext. P3 will be
passed by the 1st respondent as expeditiously as possible, at any
rate within 8 weeks of production of a copy of this judgment, this
writ petition is disposed of.
ANTONY DOMINIC
JUDGE
jan/-