Kerala High Court
V.K.Anantharajan vs Regional Transport Authority on 19 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 19520 of 2007(W)
1. V.K.ANANTHARAJAN, S/O.KRISHNAN,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.T.KRISHNAN UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/09/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 19520 OF 2007 W
= = = = = = = = = = = = = = = =
Dated this the 19th September, 2007
J U D G M E N T
Ext. P1 is an order of the respondent allowing
variation of permit subject to settlement of timings.
Though Ext. P1 proceedings is of 13-4-2007, petitioner
complains that timing has not been settled so far. In
view of this, the writ petition is disposed of
directing the respondents to settle the timing in so
far as the petitioner is concerned as expeditiously as
possible, at any rate within two months of receipt of a
copy of this judgment.
Petitioner shall produce a copy of this judgment
before the respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-