IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32402 of 2009(U)
1. C.N.RAJAN, CHARIVUPURAYIDATHIL
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE JOINT REGIONAL TRANSPORT
For Petitioner :SRI.R.SANTHOSH BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/11/2009
O R D E R
S. SIRI JAGAN, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 32402 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 12th day of November 2009.
JUDGMENT
Petitioner is an unemployed youth, who has purchased
an autorickshaw for self employment. But unfortunately, in
July 2008, the certificate of registration and the permit in
respect of the autorickshaw was lost. Petitioner filed an
application for duplicate R.C.Book and Permit. Petitioner’s
grievance is that the same is not being issued to the petitioner,
even though Ext.P4 request in that regard was filed as early as
on 01.07.2009.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, the second
respondent is directed to consider and pass orders on Ext.P4 as
expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment.
Writ petition is disposed of as above.
(S. SIRI JAGAN)
JUDGE
kkms/