High Court Kerala High Court

Tomy.J. vs The Regional Transport Officer on 11 October, 2007

Kerala High Court
Tomy.J. vs The Regional Transport Officer on 11 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28968 of 2007(W)


1. TOMY.J., ALUNKAL HOUSE, ANICKAD EAST PO,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT OFFICER,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/10/2007

 O R D E R
                      ANTONY DOMINIC, J.
                     ===============
                W.P.(C) NO. 28968 OF 2007 W
               =====================

            Dated this the 11th day of October, 2007

                         J U D G M E N T

The prayer sought for is to direct respondent to pass orders

consequential to Ext.P5 appellate order passed by the Deputy

Transport Commissioner. By Ext.P5, the matter was remanded

to the respondent for taking a decision after hearing the

petitioner, taking into account the judgment of this court in

W.P.(C) No.8836/07.

2. Learned Government pleader also confirms that order

pursuant to Ext.P5 has not been passed.

3. In view of the pendency of the matter before the

respondent consequent to Ext.P5, I dispose of this writ petition

directing the respondent to pass consequential orders, as

expeditiously as possible, at any rate, within six weeks of receipt

of a copy of this judgment.

Petitioner shall produce a copy of this judgment before the

respondent for compliance.

ANTONY DOMINIC, JUDGE.

Rp