High Court Kerala High Court

T.Mohammed Ashraf vs The Secretary on 11 February, 2009

Kerala High Court
T.Mohammed Ashraf vs The Secretary on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4431 of 2009(C)


1. T.MOHAMMED ASHRAF, THACHARAKKL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/02/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                     W.P.(C.) No.4431 of 2009
             ---------------------------------
            Dated, this the 11th day of February, 2009

                           J U D G M E N T

Ext.P2 is an application made by the petitioner praying for

renewal of the permit granted in respect of the stage carriage

bearing Regn.No.KL-11/S-5949. Orders have not been passed on

Ext.P2, and therefore, with this prayer the writ petition is filed.

2. Taking into account the above grievance of the writ

petitioner, the writ petition is disposed of directing the respondent

to consider and pass orders on Ext.P2, if the same has been

received and is pending. This shall be done as expeditiously as

possible, at any rate, within eight weeks of production of a copy of

this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg