IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13136 of 2009(J)
1. NAUSHAD, THANNOLIL KIZHAKKATHIL,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, R.T.A.,
For Petitioner :SRI.T.P.SAJAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/05/2009
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.13136 of 2009
--------------------------
Dated this the 12th May,2009
J U D G M E N T
Petitioner’s application for regular permit in respect
of a new vehicle on the route Koottikkada- Karicod is
pending as Exhibit-P1. Petitioner complains of
unnecessary adjournment of a consideration of the
application.
2. Having heard the learned Government Pleader
also, the writ petition is disposed of directing the 1st
respondent to take a decision on the petitioner’s
application for grant of regular permit, as early as
possible, preferably in the next meeting of the R.T.A.
Copy of the writ petition shall be produced along
with a copy of the judgment by the petitioner before the
1st respondent, for compliance.
(V.GIRI,JUDGE)
ma
2
3