IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25596 of 2008(V)
1. RAJAN.A.V.
... Petitioner
Vs
1. THE JOINT REGIONAL TRANSPORT OFFICER
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :26/08/2008
O R D E R
K.M. JOSEPH, J.
````````````````````````````````````````````````````
W.P.(C) No. 25596 OF 2008 V
````````````````````````````````````````````````````
Dated this the 26th day of August, 2008
J U D G M E N T
Petitioner has preferred Ext.P4 appeal and Ext.P5
stay petition. I heard learned counsel for petitioner and
learned Government Pleader.
The writ petition is disposed of directing the 2nd
respondent to consider and take a decision on Ext.P5 stay
petition in accordance with law, within a period of two weeks
from the date of receipt of a copy of this judgment. Till such
time, proceedings against the petitioner shall be kept in
abeyance.
Sd/-
(K.M.JOSEPH, JUDGE)
aks
/TRUE COPY/
P.A.TO JUDGE