High Court Kerala High Court

Jalaludeen vs The Secretary on 8 January, 2009

Kerala High Court
Jalaludeen vs The Secretary on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36637 of 2008(J)


1. JALALUDEEN, S/O. ABDUL MAJEED,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/01/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.36637 of 2008
             ---------------------------------
             Dated, this the 8th day of January, 2009

                           J U D G M E N T

Prayer in this writ petition is for a direction to issue the permit

granted by Ext.P1 proceedings of the RTA, Muvattupuzha. It is seen

that petitioner is granted temporary permit under Section 104 of the

Motor Vehicles Act 1988. Though Ext.P1 proceedings is dated

26/02/2008, the learned counsel for the petitioner complains that

even as of now, permit has not been issued. If, as a matter of fact,

Ext.P1 has become final, the respondent shall issue the permit in

pursuance to Ext.P1. The petitioner shall produce a copy of this

judgment before the respondent for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg