High Court Kerala High Court

K.M.Abdulla vs The Regional Transport Authority on 29 March, 2010

Kerala High Court
K.M.Abdulla vs The Regional Transport Authority on 29 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7493 of 2007(P)


1. K.M.ABDULLA, S/O. MAMMUNHI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.A.K.ABDUL AZEEZ

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/03/2010

 O R D E R
     THOTTATHIL B. RADHAKRISHNAN, J.
         .......................................................................
                      WP (C) NO. 7493 of 2007
                  ...............................................
          Dated this the 29th day of March, 2010


                              J U D G M E N T

The petitioner seeks an order directing issuance of a

regular permit for a stage carriage permit purchased by

him. This writ petition was filed in 2007, March. No

interim orders were issued in favour of the petitioner.

Petitioner’s application for regular permit, if still pending,

shall be taken for consideration and appropriate orders

issued within a period of four months from the date of

receipt of a copy of this Judgment.

Not pressed. Writ petition dismissed.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

rkc