Kerala High Court
P.V.Shameer Babu vs The Regional Transport Authority on 6 May, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10895 of 2010(J)
1. P.V.SHAMEER BABU, VALAPPIL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :06/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 10895 OF 2010 (J)
=====================
Dated this the 6th day of May, 2010
J U D G M E N T
Petitioner submits that he submitted Ext.P1 application for a
regular permit. It is stated that the application was considered on
21/1/2010 and was adjourned. The complaint is that since then,
the application has not been considered. It is with this grievance,
the writ petition is filed.
2. In the facts as stated above, I direct the 1st respondent
to take up, consider and pass orders on Ext.P1 as expeditiously as
possible, at any rate within 3 months of production of a copy of
this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp