High Court Kerala High Court

Prince N.B vs The Secretary on 10 July, 2009

Kerala High Court
Prince N.B vs The Secretary on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19376 of 2009(N)


1. PRINCE N.B
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/07/2009

 O R D E R
                          V.GIRI, J
                        -------------------
                     W.P.(C).19376/2009
                        --------------------
             Dated this the 10th day of July, 2009

                        JUDGMENT

Petitioner is the registered owner of a stage carriage

operating on a temporary permit caused by the vacancy of

a regular permit. Petitioner sough for a re-issuance of the

temporary permit, as per Ext.P3.

After having heard learned Government Pleader also,

writ petition is disposed of directing the respondent to pass

orders on Ext.P3, within two weeks from the date of receipt

of a copy of this judgment.

V.GIRI,
Judge

mrcs