Kerala High Court
P.K.Santhosh vs The Regional Transport Authority on 2 April, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10933 of 2009(J)
1. P.K.SANTHOSH,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.G.HARIHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :02/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.10933 of 2009
---------------------------------
Dated, this the 2nd day of April, 2009
J U D G M E N T
Ext.P2 is an application made by the petitioner seeking issue
of temporary permit. Orders have not been passed thereon and
therefore, the writ petition has been filed.
2. Taking note of the above, I direct the 2nd respondent to
consider and pass orders on Ext.P2. This shall be done as
expeditiously as possible, at any rate, within four weeks of
production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg