IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11050 of 2009(A)
1. MAHARASHTRA APEX CORPORATION LIMITED
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. MR.SHABJAN.S., S/O.SULAIMAN KUNJU,
For Petitioner :SRI.S.R.DAYANANDA PRABHU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.11050 of 2009
---------------------------------
Dated, this the 3rd day of April, 2009
J U D G M E N T
In this writ petition, all that the petitioner seeks is a direction
to the 1st respondent to pass orders on Ext.P1, an application made
by the petitioner for fresh registration of old vehicle. Orders have
not been passed on Ext.P1, and therefore, the writ petition has been
filed.
2. Taking note of the above, the writ petition is disposed of
directing the respondent to pass orders on Ext.P1. This shall be
done as expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment, with notice to the 2nd
respondent.
3. The petitioner shall produce a copy of this judgment
before the 1st respondent for compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg