Kerala High Court
T.P.Subair vs The Regional Transport Authority on 2 June, 2008
       
  
  
 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14723 of 2008(C)
1. T.P.SUBAIR, THOTTAMPALLATH HOUSE,
                      ...  Petitioner
                        Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent
2. THE SECRETARY,
                For Petitioner  :SRI.G.PRABHAKARAN
                For Respondent  : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
 Dated :02/06/2008
 O R D E R
                         ANTONY DOMINIC, J.
                        ===============
                    W.P.(C) NO. 14723 OF 2008 C
                  ====================
                Dated this the 2nd day of June, 2008
                            J U D G M E N T
The writ petition is filed seeking consideration of Ext.P1, an
application made by the petitioner for renewal of permit.
2. Learned Government Pleader confirms the pendency of Ext.P1
application.
In view of this, the writ petition is disposed of directing that the 1st
respondent shall consider and pass orders on Ext.P1, as expeditiously as
possible, at any rate, within eight weeks of production of a copy of this
judgment.
Petitioner shall produce a copy of this judgment before the 1st
respondent for compliance.
ANTONY DOMINIC,JUDGE.
Rp