IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29203 of 2009(U)
1. P.T.ABDUL GAFOOR KHAN,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/11/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.29203 of 2009
==================
Dated this the 2nd day of November, 2009
J U D G M E N T
The petitioner applied for a regular permit, which was granted by
the RTA subject to settlement of timings. The petitioner’s grievance in
this writ petition is that the respondent is not settling the timings and
issuing granted permit.
2. The learned Government Pleader submits that since a lot of
cases are pending for issue of permit after settling timings, the
respondent is doing the same in accordance with the priority of grant
of permit.
3. Having heard both sides, I dispose of this writ petition with
a direction to the respondent to settle the timings of the petitioner’s
service and issue permit to the petitioner in accordance with the
priority of issue of permit, as expeditiously as possible.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2