IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3368 of 2009(A)
1. JOY,S/O.MATHAI, NAGARATHU HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.3368 OF 2009
------------------------
Dated this the 2nd day of February, 2009.
JUDGMENT
Petitioner submits that by Ext.P1, he was granted
variation without any change in the existing timings. Although,
the variation has been endorsed by Ext.P4, petitioner has not
been issued timing for the extended sector. It is with this
grievance that the writ petition is filed.
2. Taking into account the aforesaid grievance, the writ
petition is disposed of directing the respondent to consider
the petitioner’s above grievance and issue orders, allotting
timings for the extended sector allowed as per Ext.P1.
Petitioner shall produce a copy of the judgment along
with a copy of the writ petition before the respondent for
compliance.
vi (ANTONY DOMINIC)
JUDGE