High Court Kerala High Court

M.A.Yousef vs The Secretary on 3 September, 2008

Kerala High Court
M.A.Yousef vs The Secretary on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26053 of 2008(B)



1. M.A.YOUSEF
                      ...  Petitioner

                        Vs

1. THE SECRETARY, R.T.A., ERNAKULAM.
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/09/2008

 O R D E R
                          ANTONY DOMINIC, J.

                        ===============
                     W.P.(C) NO. 26053 OF 2008 B
                   ====================

              Dated this the 3rdday of September, 2008

                              J U D G M E N T

Delay in implementing Ext.P1 is what is complained of in this writ

petition. By Ext.P1, regular permit was granted to the petitioner on

18/12/2007, subject to settlement of timings. It is contended that though

timing conference was scheduled on 22/8/2008, the same got postponed

indefinitely.

2. In view of the facts as stated by the learned counsel for the

petitioner, I am satisfied that the petitioner has made out a case for a

direction to expedite the timing conference.

Accordingly, the writ petition is disposed of directing that the

respondent shall convene the timing conference following Ext.P1. This

shall be done, as expeditiously as possible, at any rate within 8 weeks of

production of a copy of this judgment.

ANTONY DOMINIC, JUDGE
Rp