High Court Kerala High Court

Peechi Moideenkutty Haji vs The Regional Transport Officer/ on 31 October, 2007

Kerala High Court
Peechi Moideenkutty Haji vs The Regional Transport Officer/ on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27910 of 2007(V)


1. PEECHI MOIDEENKUTTY HAJI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER/
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :31/10/2007

 O R D E R
                         ANTONY DOMINIC, J.
                           --------------------------
                      W.P.(C). NO. 27910 OF 2007
                             ---------------------
                 Dated this the 31st day of October, 2007

                             J U D G M E N T

Ext.P2 is an application made by the petitioner requesting for

revision of timings. The complaint is that the said application is not

considered so far.

2. If Ext.P2 has been received and is pending, I see no

justification for delaying the matter. There will be a direction to the

respondent to consider and pass orders on Ext.P2, as expeditiously

as possible, at any rate, within six weeks from the date of receipt of a

copy of this judgment.

The writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

vps