High Court Kerala High Court

K.K.Hamza vs The Secretary on 6 September, 2007

Kerala High Court
K.K.Hamza vs The Secretary on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 15073 of 2007(T)


1. K.K.HAMZA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/09/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 15073 OF 2007 T
            = = = = = = = = = = = = = = = =

           Dated this the 6th September, 2007

                    J U D G M E N T

The prayer in this writ petition is to direct the

respondent to issue the regular permit on the route

Karukaputhur-Edappal within a time frame. It is seen

that by Ext. P1, regular permit was granted to the

vehicle in question subject to settlement of timings.

The complaint of the petitioner that despite Ext. P1

regular permit has not been issued. Accordingly, I

dispose of this writ petition directing the respondent

to issue regular permit and settle the timings within

six weeks from the date of receipt of a copy of this

judgment.

The writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-