IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35399 of 2008(L)
1. SUJITH MATHEW, T.V.S.BUILDING,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :01/12/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 35399 OF 2008 L
--------------------------------------
Dated this the 1st December, 2008
JUDGMENT
Against Ext.P1, petitioner has preferred Ext.P2 Appeal and
Ext.P3 stay petition, submits the counsel for the petitioner. I
heard the learned Government Pleader also. The Writ Petition is
disposed of directing the second respondent to consider and take
a decision on Ext.P3 in accordance with law, within a period of
one month from the date of receipt of a copy of this Judgment.
Proceedings pursuant to Ext.P1 will be kept in abeyance till a
decision is taken on Ext.P3.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge