Kerala High Court
C.Ramachandran vs The Regional Transport Authority on 19 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23307 of 2007(Y)
1. C.RAMACHANDRAN, S/O RAGHAVAN NAIR,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SMT.DAISY A.PHILIPOSE
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 23307 OF 2007 Y
= = = = = = = = = = = = = = = =
Dated this the 19th September, 2007
J U D G M E N T
The prayer is to direct the respondent to consider
Ext. P1 application for variation of permit. Govt.
Pleader, on instructions, confirmed the pendency of
Ext. P1. Accordingly, there will be a direction to the
respondent to consider and pass orders on Ext. P1 as
expeditiously as possible, at any rate within six weeks
from the date of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment
before the respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-