High Court Kerala High Court

Sidheek.C.E vs The Regional Transport Officer on 5 August, 2008

Kerala High Court
Sidheek.C.E vs The Regional Transport Officer on 5 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23475 of 2008(T)


1. SIDHEEK.C.E, AGED 29 YEARS, S/O.EBRAHIM,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

2. TATA MOTORS LTD, WORLY MUMBAI REP; BY

3. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/08/2008

 O R D E R
                            ANTONY DOMINIC, J.

                          ===============
                      W.P.(C) NO. 23475 OF 2008 T
                    ====================

                Dated this the 5th day of August, 2008

                               J U D G M E N T

All that is sought for in the writ petition is to pass orders on Ext.P2,

an application made for issuing clearance certificate. It is also seen that

the fee in this behalf is also paid by the petitioner by Ext.P3.

2. In view of the above, the writ petition is disposed of directing

that the 1st respondent shall pass orders on Ext.P2, as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

judgment.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp