IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28803 of 2007(D)
1. REMADEVI V.P.,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SECRETARY,
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/10/2007
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C). 28803/2007
--------------------
Dated this the 10th day of October, 2007
JUDGMENT
The prayer of the writ petitioner is to direct the
third respondent to countersignature the permit of the
vehicle KL-07/AJ-3579. The learned counsel for the writ
petitioner submits that the matter is pending
consideration of the third respondent and the same is
confirmed by the learned Government Pleader.
2. In the circumstances, I dispose of this writ
petition directing that the matter shall be considered by
the third respondent and take a decision thereon as
expeditiously as possible, at any rate within a period of
four weeks from the date of receipt of a copy of this
judgment.
3. Petitioner shall produce a copy of this
judgment before the third respondent for compliance.
ANTONY DOMINIC
Judge
mrcs