High Court Kerala High Court

K.Kunhimohammed vs The Secretary on 25 February, 2008

Kerala High Court
K.Kunhimohammed vs The Secretary on 25 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 4040 of 2008(E)


1. K.KUNHIMOHAMMED, S/O.MAYIN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.SAJU J.VALLYARA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/02/2008

 O R D E R
                           ANTONY DOMINIC, J.

                   = =W.P.(C)=No.=4040=OF=2008 = =
                       = =    =    = =    =    = = E
                   = = = = = = = = = = = = = = = =

                   Dated this the 25th February, 2008

                             J U D G M E N T

Petitioner submits that Ext. P1 permit was granted subject to

settlement of timings. It is submitted that timing has not been

settled pursuant to Ext. P1 and therefore the regular permit granted

has not been issued.

2. Learned Govt. Pleader, on instructions, submit that the

respondent is following a priority system in terms of which the

timing conference will be convened.

3. If, as stated by the learned Govt. Pleader, a priority system

is followed, this Court will not be justified in directing that a person

approaching this Court should have any overriding priority than

those who have not approached this Court. In view of this though I

direct that the timing conference shall be expedited, I do not wish to

fix any timing conference to be convened for this purpose.

Writ petition is disposed of as above.

ANTONY DOMINIC
JUDGE
jan/-