High Court Kerala High Court

T.Abdul Saleem vs Regional Transport Authority on 25 October, 2007

Kerala High Court
T.Abdul Saleem vs Regional Transport Authority on 25 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27761 of 2007(E)


1. T.ABDUL SALEEM,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/10/2007

 O R D E R
                  ANTONY DOMINIC, J.

              = = = = = = = = = = = = = =
              W.P.(C) No. 27761 OF 2007 E
              = = = = = = = = = = = = = =

           Dated this the 25th October, 2007

                   J U D G M E N T

Ext. P1 is the proceedings of the 1st respondent

adjourning the request of the petitioner for detailed

enquiry regarding the objections raised at the time of

hearing. Though the proceedings is of 25-1-2007,

petitioner complains that the matter has not been taken

up or finalised thereafter. It is in view of the delay

that the writ petition has been filed.

2. Learned Govt. Pleader has entered appearance

and has been heard.

3. In view of the pendency of the matter as is

evident from Ext. P1 and the application filed by the

petitioner, I dispose of this writ petition directing

that the proceedings pursuant to Ext. P1 shall be

completed by he 1st Respondent as expeditiously as

possible, at any rate within 6 weeks of receipt of a

copy of this judgment.

ANTONY DOMINIC
JUDGE
jan/-