IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9269 of 2008(C)
1. V.K. BHAVADASAN,AGED 40
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.GOPALAKRISHNA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :27/05/2008
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = =
W.P.(C) No. 9269 OF 2008 - C
= = = = = = = = = = = = = =
Dated this the 27th May, 2008.
J U D G M E N T
Ext. P1 is the proceedings of the RTA granting regular permit
to the petitioner subject to settlement of timing. It is seen that the
petitioner has produced current records as per Ext. P2. It is
complained that timing has not been settled as a result of which
permit granted has not been issued. It is in these circumstances,
this writ petition has been filed. Having regard to the fact as
noticed it is only proper that the timing in respect of the permit
granted to the petitioner as per Ext. P1 is settled without any further
delay. Accordingly, the writ petition is disposed of directing that
the timing as per Ext. P1 shall be settled as expeditiously as
possible, at any rate within 8 weeks of production of a copy of this
judgment and thereafter the regular permit shall be issued as
already directed.
ANTONY DOMINIC
JUDGE
jan/-