IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31030 of 2008(R)
1. USHA NANDINI, W/O.MOHAN
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY, PALAKKAD.
... Respondent
2. REGIONAL TRANSPORT OFFICER, PALAKKAD
3. JOINT REGIONAL TRANSPORT OFFICER,
4. SHRIRAM TRANSPORT GFINASNCE COMPANY LTD.
5. MOHAN, S/O.VELAYUDHAN, PARAKKAL HOUSE
For Petitioner :SRI.SAJAN VARGHEESE K.
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/10/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).31030/2008
--------------------
Dated this the 30th day of October, 2008
JUDGMENT
A joint application for transfer of permit in favour
of the petitioner consequent upon the tranfer of the
vehicle in her name at the instance of the fourth
respondent, the original financier, is pending
consideration before the first respondent, as evidenced
by Ext.P9.
In the facts and circumstances, there will be a
direction to the first respondent to pass final orders on
the said application for transfer of the permit in respect
of the stage carriage bearing registration No.KL 09 J
4335 operating on the inter district route Walayar
Railway Colony, without further delay, at any rate,
within a period of six weeks from the date of receipt of a
copy of this judgment. Copy of the writ petition along
with the copy of the judgment shall be produced by the
petitioner before the first respondent.
V.GIRI,
Judge
mrcs