IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30320 of 2007(H)
1. K.K.ARAVINAKSHAN, KAREKKAT HOUSE
... Petitioner
2. V.R.SUDHEER, VELLANCHERY HOUSE
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2007
O R D E R
ANTONY DOMINIC, J.
------------------------------------------
W.P.(C)NO.30320 OF 2007 - H
------------------------------------------
Dated this the 1st day of December, 2007.
JUDGMENT
Petitioners have submitted Ext.P3 application for replacement
of their vehicles. It is stated that though the matter was listed on
18.8.2007, the R.T.A had adjourned the same and that, as on
that date, the matter has not been considered for final orders.
2. If, as stated by the petitioners, Ext.P3 is still pending, the
1st respondent shall take up and consider the same as
expeditiously as possible, at any rate, within two months from the
date of production of a copy of this judgment.
The petitioners shall produce a copy of this judgment before
the 1st respondent for compliance.
ANTONY DOMINIC, JUDGE.
cl
.
2
.
3