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