High Court Kerala High Court

C.L.Johnson vs Secretary on 23 January, 2009

Kerala High Court
C.L.Johnson vs Secretary on 23 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2577 of 2009(F)


1. C.L.JOHNSON
                      ...  Petitioner

                        Vs



1. SECRETARY, RTA., THRISSUR.
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/01/2009

 O R D E R
                    ANTONY DOMINIC,J.
               -----------------------
                 W.P.(C).No.2577 OF 2009
               ------------------------
           Dated this the 23rd day of January, 2009.

                         JUDGMENT

Petitioner submits that he has made Ext.P5 application

for temporary permit under Section 87(1)(d) of the Motor

Vehicles Act, 1988. He complains of delay in passing orders

thereon.

In view of this, the writ petition is disposed of directing

that, if Ext.P5 has been received and is pending, the first

respondent shall take necessary steps for passing orders

thereon, as expeditiously as possible and at any rate within 3

weeks from the date of production of a copy of the judgment.

(ANTONY DOMINIC)
JUDGE
vi/