IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14738 of 2008(Y)
1. P.M.MOIDEEN PALLATTIL MELETHODI HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/06/2008
O R D E R
ANTONY DOMINIC, J
= = = = = = = = = = = = = = = =
W.P.(C).No. 14738 OF 2008
= = = = = = = = = = = = =
Dated this the 27th day of June, 2008.
J U D G M E N T
Implementation of Ext.P3 order is what is sought for in this
writ petition. By Ext.P3, STAT allowed the petitioner’s revision
and directed to consider the request for revision of timings with
an opportunity of being heard to the petitioner and other affected
parties. The complaint in this judgment is that though the order
is on 16th February, 2008, timing conference has not been done
yet.
2. I have heard the learned Government Pleader also in
the matter.
3. Delay in the implementation of orders at the RTA,
Malappuram, has become a regular compliant and therefore it is
high time that the RTA takes steps for expediting its decision. In
this case, since Ext.P3 is dated 16.2.2008, there is absolutely no
justification to delay the matter any further.
W.P.(C).No. 14738 OF 2008 2
Therefore, this writ petition is disposed of directing that
Ext.P3 shall be implemented, as expeditiously as possible, at any
rate, within eight weeks on production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
bkn/-