IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11165 of 2009(M)
1. P.P.VASUDEVAN, AGED 61, S/O.KANARAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :08/04/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 11165 OF 2009 M
--------------------------------------
Dated this the 8th April, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the additional third respondent to consider and take a decision
on Ext.P11 stay petition (produced along with IA. No.5166/09)
in accordance with law within a period of one month from the
date of production of a copy of this Judgment, provided the
Revision Petition has been filed in time. Till such time as a
decision is taken, Ext.P8 will be kept in abeyance.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge