High Court Kerala High Court

P.V.Saji vs The Secretary on 13 June, 2008

Kerala High Court
P.V.Saji vs The Secretary on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16588 of 2008(Y)


1. P.V.SAJI, PULIKAYATH PUTHENPURA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRASPORT,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/06/2008

 O R D E R
                           ANTONY DOMINIC, J.

                         ===============
                      W.P.(C) NO. 16588 OF 2008 Y
                    ====================

                 Dated this the 13th day of June, 2008

                              J U D G M E N T

Petitioner submits that he has submitted Ext.P2 application before

the respondent for replacement of his existing vehicle with a later model

vehicle. According to him, consideration of Ext.P2 is delayed, as a result

of which both the vehicles are kept idle. It is in these circumstances, the

writ petition has been filed.

2. Having regard to the facts as above, I feel an expeditious

disposal of Ext.P2 is called for.

Accordingly, the writ petition is disposed of directing that the

respondent shall take up and consider Ext.P2, on an expeditious basis, at

any rate within 2 weeks of production of a copy of this judgment.

ANTONY DOMINIC,JUDGE.

Rp