IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12311 of 2008(N)
1. K.KUNHAHAMMED, S/O.MOHAMMED,
... Petitioner
Vs
1. THE SUPERINTENDENT OF POLICE,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.12311 of 2008
==================
Dated this the 1st day of July, 2008
J U D G M E N T
In respect of the new traffic regulations implemented in
Perinthalmanna town, which, according to the petitioner, would
cause much difficulties to the bus operators and the public, the
petitioner has filed Ext.P1 complaint before the respondent. The
petitioner seeks a direction to the respondent to consider and
pass orders thereon expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the respondent to consider
and pass appropriate orders on Ext.P1, as expeditiously as
possible, at any rate, within one month from the date of receipt
of a copy of this judgment, after affording an opportunity of
being heard to the petitioner. The petitioner shall produce a copy
of the writ petition along with a certified copy of this judgment
before the respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2
W.P(C).No. 12311/2008
APPENDIX
PETITIONER'S EXHIBITS:
P1. COPY OF THE REQUEST DTD.26.12.07.
Sdk+
///True copy///
P.A. to Judge