Kerala High Court
T.S.Swaminathan vs The Regional Transport Officer on 16 January, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1754 of 2009(H)
1. T.S.SWAMINATHAN,THERAYANKODE HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT OFFICER,PALAKKAD.
... Respondent
2. THE DEPUTY TRANSPORT COMMISSIONER,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice K.M.JOSEPH
Dated :16/01/2009
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 1754 OF 2009 H
--------------------------------------
Dated this the 16th January, 2009
JUDGMENT
Heard the learned counsel for the petitioner and the learned
Government Pleader. The Writ Petition is disposed of directing
the second respondent to consider and take a decision on Ext.P4
in accordance with law, within a period of one month from the
date of receipt of a copy of this Judgment. Till such time as a
decision is taken, recovery proceedings initiated against the
petitioner will be kept in abeyance.
Petitioner will produce a copy of this Judgment before the
second respondent as soon as it is received.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy //
PS to Judge