IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17499 of 2008(G)
1. K.BABURAJAN, MAVILAYIL VEEDU,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRASPORT
... Respondent
For Petitioner :SRI.L.MURALEEDHARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/08/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------------
W.P.(C) 17499 of 2008
--------------------------------------------------------
Dated: AUGUST 7, 2008
JUDGMENT
Petitioner complains that though by Ext.P1
proceedings of the RTA held on 5.112007, he was granted a
fresh regular permit subject to settlement of timings and
fitment of speed governor, the Secretary, RTA, has not
convened the timing conference in pursuance thereof.
2. The learned Government Pleader, on instructions,
submits that though a timing conference was convened on
29.5.2008, that was postponed.
3. From the submissions by both the petitioner and
the Government Pleader, it is clear that timing conference
in so far as Ext.P1 is concerned, is yet to take place.
Therefore this writ petition is disposed of directing that the
respondent shall convene a timing conference in pursuance
to Ext.P1, as expeditiously as possible, and at any rate,
within six weeks of production of a copy of this judgment.
WP(C) 17499/08
2
4. Petitioner shall produce a copy of this judgment
before the respondent for compliance.
Writ petition is disposed of as above.
ANTONY DOMINIC
JUDGE
mt/-