Kerala High Court
P.V.Mohammed vs The Secretary on 26 May, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14753 of 2008(F)
1. P.V.MOHAMMED, PUTHUKULANGARA HOUSE
... Petitioner
Vs
1. THE SECRETARY, RTA, MALAPPURAM.
... Respondent
For Petitioner :SRI.STALIN PETER DAVIS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/05/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 14753 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 26th May, 2008.
J U D G M E N T
Petitioner’s grievance in this writ petition is that although by
Ext. P1, permit has been granted to the petitioner, the permit has not
been issued after settling timings. Learned Government Pleader
submits that permits are being issued in accordance with the priority
of date of grant of permit.
In the above circumstances, I dispose of this writ petition with a
direction to the respondent to issue permit after settling timings in
accordance with the priority of date of of grant of permit.
S. Siri Jagan, Judge.
Tds/