High Court Kerala High Court

Chinnamma Scaria vs The Regional Transport Authority on 3 April, 2009

Kerala High Court
Chinnamma Scaria vs The Regional Transport Authority on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10997 of 2009(T)


1. CHINNAMMA SCARIA, KURAKUNNEL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                    W.P.(C.) No. 10997 of 2009
            ---------------------------------
              Dated, this the 3rd day of April, 2009

                           J U D G M E N T

Ext.P2 is an application made by the petitioner seeking

renewal of the permit in respect of the stage carriage bearing

Regn.No.KL-06/D-1559. Orders have not been passed on Ext.P2

and therefore, the writ petition has been filed.

2. Taking into account the above, I dispose of the writ

petition directing the respondents to consider Ext.P2 and pass

orders thereon. This shall be done as expeditiously as possible, at

any rate, within eight weeks of production of a copy of this

judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg