High Court Kerala High Court

Sheeja Thomas vs The Regional Transport Authority on 5 December, 2007

Kerala High Court
Sheeja Thomas vs The Regional Transport Authority on 5 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31808 of 2007(J)


1. SHEEJA THOMAS, THAKADIYELPARAMBIL
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/12/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                 W.P.(C) NO. 31808 OF 2007 J
                =====================

           Dated this the 5th day of December, 2007

                         J U D G M E N T

The complaint of the petitioner is that Ext.P2 judgment of

the STAT is not complied with. By Ext.P2, the appeal filed by the

petitioner was allowed and it was ordered that the permit be

granted subject to settlement of timings. However, permit has

not been granted nor has the timings been settled.

2. In view of the directions that are issued by the STAT,

this writ petition is disposed of directing that the respondents

shall grant the permit and settle the timings of the petitioner, as

expeditiously as possible, at any rate within six weeks of receipt

of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondents for compliance.

ANTONY DOMINIC, JUDGE.

Rp