Kerala High Court
Suja vs The Regional Transport Authority on 21 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3011 of 2008(H)
1. SUJA, VEDANVILAPUTHENVEEDU
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/07/2008
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C) No. 3011 OF 2008
--------------------------
Dated this the 21st July, 2008.
JUDGMENT
Ext.P1 is an application made by the petitioner for regular
permit. In this writ petition the petitioner complains that so far
order has not been passed on Ext.P1. Learned Govt. Pleader also
confirms the pendency of Ext.P1.
2. In view of this, writ petition is disposed of directing that
final orders on Ext.P1 shall be passed by the first respondent as
expeditiously as possible, at any rate within eight weeks on
production of a copy of this judgment.
ANTONY DOMINIC, JUDGE
jj