High Court Kerala High Court

Sivashankar vs The Joint Regional Transport … on 27 May, 2008

Kerala High Court
Sivashankar vs The Joint Regional Transport … on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9227 of 2008(W)


1. SIVASHANKAR, S/O.KOLLAYYA
                      ...  Petitioner

                        Vs



1. THE JOINT REGIONAL TRANSPORT OFFICER
                       ...       Respondent

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/05/2008

 O R D E R
                        ANTONY DOMINIC, J.


                   = = = = = = = = = = = = = =
                   W.P.(C) No. 9227 OF 2008 - W
                   = = = = = = = = = = = = = =


                   Dated this the 27th May, 2008.


                           J U D G M E N T

Petitioner submits that Ext. P8 application made by him for

renewal of his regular permit has not been considered so far.

Learned Govt. Pleader, on instruction, submits that Ext. P8 has not

been received. Though the petitioner seeks to contradict the

submission made by the learned Govt. Pleader, in the absence of

any proof to disprove the statement of the Learned Government

Pleader, I am not in a position to accept the submission made by the

petitioner. Therefore, leaving it open to the petitioner to make yet

another application for renewal of his permit and further directing

that in the event of receipt of such an application the same will be

considered in accordance with law, this writ petition is disposed of.

ANTONY DOMINIC
JUDGE
jan/-