IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4855 of 2009(C)
1. M.D.ANTONY, MATTAPPILLIL,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/02/2009
O R D E R
ANTONY DOMINIC,J.
-----------------------
W.P.(C).No.4855 OF 2009
------------------------
Dated this the 13th day of February, 2009.
JUDGMENT
Petitioner made an application for regular permit.
That was considered by the respondent on 9.7.2008 as is
seen from Ext.P1 and the matter was adjourned directing
the secretary to enquire and report on violation of the
scheme after the modification of the route. According to
the petitioner since then, the matter has not been
considered and therefore complaining of delay in passing
final orders on the application, this writ petition is filed.
2. From Ext.P1 itself it is seen that consequent on the
judgment of the STAT in MV(AA).No.44/08 petitioner made
a modified proposal that is what is adjourned by Ext.P1.
Having regard to the pendency of the application thus
made this writ petition is disposed of directing to consider
and pass final orders in the matter as expeditiously as
WP(c).4855/09 /2/
possible and at any rate within 8 weeks from the date of
production of a copy of the judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/