IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14252 of 2009(B)
1. C.S.PRAKASH, S/O.SUKUMARAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPROT
3. THE KERALA STATE ROAD TRANSPORT
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/07/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.14252 & 16555 of 2009
--------------------------
Dated this the 23rd July,2009
J U D G M E N T
Issue raised in Writ Petition Nos.14252/09 and
16555/9 arises from the adjournment of an application
for renewal of permit submitted by the petitioners
referring to Ext.P2 draft notification under Section 99 of
the Motor Vehicles Act. It is now admitted that final
notification has been issued on 14.7.2009 and
accordingly the RTA shall pass final orders on the
application for renewal of permit, in terms of the final
notification, within two months from the date of receipt of
a copy of this judgment.
Writ petitions are disposed of as above.
(V.GIRI,JUDGE)
ma
2
3