IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6185 of 2009(P)
1. BOBY JOSEPH
... Petitioner
Vs
1. R.T.A.,KOTTAYAM AND ANOTHER
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :26/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).Nos. 6185 & 6193 OF 2009
------------------------
Dated this the 26th day of February, 2009.
JUDGMENT
By Ext.P1 in WP(c).No.6185/09 and Ext.P2 in WP(c).
No.6193/09, the first respondent has adjourned the renewal
applications made by the petitioners on the ground that the
route in question falls within routes mentioned in the the draft
notification dated 15.9.2008. The grievance of the petitioners
is that final orders on the renewal applications have still not
been passed. A perusal of Exts.P1 and P2 referred to above
shows that the applications are still pending.
I view of the above, I direct the first respondent to pass
orders on the applications which led to Exts.P1 and P2 as
expeditiously as possible and at any rate within 8 weeks from
the date of production o a copy of the judgment.
Writ Petitions are disposed of as above.
(ANTONY DOMINIC)
vi JUDGE