IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 21276 of 2007(G)
1. K.P.RENADAVAN, RENJU NIVAS,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE REGIONAL TRANSPORT AUTHORITY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 21276 OF 2007 G
= = = = = = = = = = = = = = = =
Dated this the 19th September, 2007
J U D G M E N T
By Ext. P1, the Tribunal directed grant of permit
to the petitioner subject to settlement of timings with
the concurrence of the 2nd respondent. When the matter
came up before the 2nd respondent for consideration, it
was again adjourned for a detailed report regarding
vacancy and concurrence. Ext. P3 proceedings is dated
19-4-2007. The complaint of the petitioner is that
there was no progress in the matter.
2. In view of the above, there will be a direction
that the 2nd respondent shall finalise the proceedings
pursuant to Ext. P3 as expeditiously as possible, at
any rate within six weeks of receipt of a copy of this
judgment.
Petitioner shall produce a copy of this judgment
before the 2nd respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-