High Court Kerala High Court

Sri.P.J.Jagal vs The Secretary on 26 March, 2009

Kerala High Court
Sri.P.J.Jagal vs The Secretary on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9730 of 2009(I)


1. SRI.P.J.JAGAL,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/03/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.9730 of 2009
             ---------------------------------
             Dated, this the 26th day of March, 2009

                           J U D G M E N T

Grievance of the petitioner is that though by Ext.P1, regular

permit was granted to him subject to settlement of timings, timings

have not been settled so far. The petitioner submits that timing

conferences were scheduled twice. But however, the same was

adjourned on both occasions.

2. Taking note of this grievance, the writ petition is

disposed of directing the 1st respondent to settle the timings

consequent to Ext.P1. This shall be done as expeditiously as

possible, at any rate, within eight weeks of production of a copy of

this judgment. It is directed that on such settlement, the permit

granted by Ext.P1 shall be issued.

3. The petitioner shall produce a copy of this judgment

before the 1st respondent for compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg