High Court Kerala High Court

T.K.Shajahan vs The Regional Transport Authority on 20 February, 2009

Kerala High Court
T.K.Shajahan vs The Regional Transport Authority on 20 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5620 of 2009(V)


1. T.K.SHAJAHAN, KOCHUVEETTIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                          ==============
                  W.P.(C) NOs. 5620 & 5625 OF 2009
                  ======================

               Dated this the 20th day of February, 2009

                              J U D G M E N T

The grievance of the petitioners is regarding Ext.P1, the proceedings

the 1st respondent dated 16/10/2008, by which, their applications for

renewal of regular permit have been adjourned for the reason that the

route applied for is covered by the draft notification dated 15/9/2008.

2. Evidently, proceedings referred to above shows that final

orders have not been passed on the applications made by the petitioners

and it is with that grievance the writ petitions are filed.

3. Since final orders have not been passed, I direct the 1st

respondent to pass final orders on the applications for renewal of

petitioners permits. This shall be done, as expeditiously as possible, at any

rate within 8 weeks of production of a copy of this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp