IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 9151 of 2007(M)
1. RAJENDRAN,S/O.KUNJUKRISHNAN,SPECIAL
... Petitioner
Vs
1. THE MANAGIN DIRECTOR,K.S.R.T.C,
... Respondent
2. ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.P.K.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :19/03/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 9151 OF 2007
-----------------------------------
Dated this the 19th day of March, 2007
JUDGMENT
Sri.Johnson P. John, Standing Counsel takes notice on behalf of
Kerala State Road Transport Corporation.
2. Having regard to the grounds raised in the Writ Petition and
submissions made before me by Sri.P.K. Muhammed, counsel for the
petitioner and Sri.Johnson P. John, Standing Counsel, the Writ Petition
will stand disposed of with the following directions:
The respondents will take up Ext.P2 application submitted by the
petitioner, consider the same in the light of Ext.P4 Government Order
and take a decision on Ext.P2 at the earliest and at any rate within six
weeks of receiving copy of this judgment together with copies of the writ
petition and the exhibits.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2