IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23257 of 2008(R)
1. E.C.PRAMOD , VAZHAPOTHIL HOUSE
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 23257 of 2008
--------------------------------------------------------
Dated: AUGUST 27, 2008
JUDGMENT
Delay in considering the application of the petitioner
for grant of regular permit is what is complained of in this
writ petition.
2. The learned Government Pleader submits that the
application will be considered in the next meeting of the
RTA, and that submission recorded.
3. Learned counsel for the petitioner invites my
attention to Exts.P2 whereby the application was adjourned
for obtaining prior concurrence. Counsel points out that
the matter is covered by the general concurrence issued by
the RTA, Kozhikode and therefore there is no reason to
await for separate concurrence as mentioned in Ext.P2. It
is a matter for the RTA to consider as and when Ext.P1 is
taken up for consideration.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-