IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28365 of 2006(B)
1. P.S. SAJEESH, PALLATH HOUSE,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.P.RAVINDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 28365 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
Pursuant to STAT’s order, the petitioner has been given a
grant subject to settlement of timings. Further, since settlement
of timings could not be convened and a final decision is not taken,
permit is not issued.
2. Learned Government pleader submits that timing
conference will be held and the matter will be finalised within a
period of two months. The same is recorded.
3. Accordingly, there will be a direction to take a final
decision after convening settlement conference and to issue the
permit within two months from the date of petitioner producing
copy of this judgment.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp