Kerala High Court
M.Aboobacker vs The Secretary on 19 September, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20881 of 2008(J)
1. M.ABOOBACKER, S/O MAMMATHALI,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/09/2008
O R D E R
V. GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C).20881 of 2008 J
- - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
By Ext.P1 proceedings of the Regional
Transport Authority, Malappuram, the petitioner’s
application for regular permit is granted subject
to settlement of timings. The petitioner’s
grievance is that the actual issuance of the permit
has not taken place. Ext.P2 request is pending in
this regard before the respondent.
Having heard learned Government Pleader
also, the writ petition is disposed of directing
the respondent to issue to the petitioner the
permit sanctioned under Ext.P2, as per the priority
list maintained in the office of the Regional
Transport Authority, Malappuram.
Sd/-
(V.GIRI)
JUDGE.
sk/-
//true copy//
P.S. To Judge