High Court Kerala High Court

Ramadas vs The Joint Regional Transport … on 10 June, 2009

Kerala High Court
Ramadas vs The Joint Regional Transport … on 10 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15978 of 2009(N)


1. RAMADAS, CHANDRAVILASAM,
                      ...  Petitioner

                        Vs



1. THE JOINT REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :10/06/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
                ........................................................................
                    W.P.(C) No. 15978 OF 2009
               .........................................................................
                         Dated this the 10th June, 2009

                                  J U D G M E N T

The learned counsel for the petitioner submits that the

grievances put forth in the present Writ Petition have already been

projected in Ext. P4 representation as well, which is pending

consideration before the respondent and that the petitioner will be

satisfied if appropriate direction is given to the respondent to have

Ext.P4 considered, in accordance with law

2. Heard the learned Government Pleader as well.

3. After considering the facts and the limited submission made

as to the relief prayed for, the respondent is directed to consider Ext.

P4 representation and pass appropriate orders thereon, in accordance

with law, after giving an opportunity of hearing to the petitioner, as

expeditiously as possible and at any rate within six weeks from the

date of receipt of a copy of the judgment.

The Writ Petition is disposed of as above.

P.R. RAMACHANDRA MENON,
JUDGE.

lk