Kerala High Court
M.Rafeeque Kurikkal vs The Regional Transport Authority on 26 July, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8037 of 2007(F)
1. M.RAFEEQUE KURIKKAL,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/07/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------------
W.P.(C)NO.8037 OF 2007
-----------------------------------
DATED THIS THE 26th DAY OF JULY, 2007
JUDGMENT
The petitioner complains that his application for variation of
regular permit is not being considered by the 1st respondent.
2. The learned Government pleader, on the strength of the
statement stated to have been filed, contends that the matter has
been referred to the concerned Motor Vehicle Inspector and on receipt
of his report the matter would be placed before the R.T.A.
Having heard both sides, I direct the 1st respondent to consider
an pass orders on Ext.P1 application of the petitioner as expeditiously
as possible, at any rate, within two months from the date of receipt of
a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd