IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8755 of 2009(L)
1. GRACY VARGHESE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/03/2009
O R D E R
ANTONY DOMINIC,J.
---------------------
W.P.(C).No.8755 OF 2009
------------------------
Dated this the 19th day of March, 2009.
JUDGMENT
Petitioner submits that the permit granted in his favour
was revoked as per Ext.P2. That was challenged in appeal
before the Tribunal by filing MVAA.No.405/08. The appeal
was disposed of by Ext.P3 judgment and the RTO was
ordered to issue the granted permit after settlement of
timings. In pursuance to Ext.P3, the RTA by Ext.P4 directed
the respondent to implement Ext.P3. The complaint in this
writ petition is that the permit ordered t0 be granted has not
issued so far.
Taking into account the directions issued in Exts.P3 and
P4 proceedings of the RTA, the writ petition is disposed of
directing the first respondent to settle the timings and issue
permit, as expeditiously as possible and at any rate within 8
weeks from the date of production of a copy of the
judgment, provided the petitioner satisfied all other statutory
requirements.
vi (ANTONY DOMINIC)
JUDGE
vi/