IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28806 of 2009(U)
1. BIJU, PORATHUR KUMKUMATH HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :05/11/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 28806 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 5th November, 2009.
J U D G M E N T
The petitioner’s grievance in this writ petition is that although
by Ext. P1 order, the variation of permit sought for by the petitioner
has been granted, the respondent is not settling timings and issuing
the varied permit. The petitioner therefore seeks a direction to the
respondent to settle timings and issue varied permit to the petitioner.
2. The learned Government Pleader submits that almost 100
cases are pending for settling timings and issuing permits and varied
permits. Therefore, the respondent is disposing of matters in
accordance with the priority of granting the permit.
Accordingly, the writ petition is disposed of with a direction to
the respondent to settle timings and issue varied permit to the
petitioner in accordance with priority of granting permits.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.