High Court Kerala High Court

K.Reghunathan vs The State Of Kerala on 5 October, 2007

Kerala High Court
K.Reghunathan vs The State Of Kerala on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25313 of 2007(L)


1. K.REGHUNATHAN,S/O.LATE KOCHUKRISHNAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,REPRESENTED  BY
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE JOINT REGIONAL TRANSPORT OFFICER,

4. INDIAN CEMENTS CAPITAL FINANCE LTD,

                For Petitioner  :SRI.K.B.PRADEEP

                For Respondent  :SRI.GEORGE ABRAHAM

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/10/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                W.P.(C) NO. 25313 OF 2007 L
                ====================

           Dated this the 5th day of October, 2007

                         J U D G M E N T

The request of the petitioner is to direct consideration of

Ext.P2 application for renewal of permit.

2. Learned Government Pleader on instructions submits

that the required documents were not enclosed to Ext.P2 and it

was therefore that the same could not be considered.

3. In view of the above, I dispose of this writ petition

directing that the petitioner will be free to produce the required

documents before the 4th respondent, in which case, the 4th

respondent will take up Ext.P2, consider the same and pass

orders thereon.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE.

Rp