Kerala High Court
S.Anilkumar vs Regional Transport Authority on 13 December, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 28338 of 2006(W)
1. S.ANILKUMAR, SIVAGANGA,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMAN
Dated :13/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 28338 OF 2006
```````````````````````````
Dated this the 13th day of December, 2006
J U D G M E N T
The limited prayer made in this writ petition is for a direction
to consider Exhibit P1 and to dispose of the same.
2. Heard both sides.
3. In the facts and circumstances, there will be a direction
to RTA, Ernakulam to consider and dispose of Exhibit P1
expeditiously, at any rate, preferably within a period of three
months.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp