IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34335 of 2007(K)
1. V.P.ANIL KUMAR, RATHEESH BHAVAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 34335 of 2007
-------------------------------------
Dated: January 15, 2008
JUDGMENT
The prayer in the writ petition is for a direction to the
respondent to endorse Ext.P2 concurrence on Ext.P1 permit.
Ext.P2 shows that concurrence was granted by the RTA without
prejudice to the right of the RTA to decide the nature of the permit.
2. If concurrence has been granted and if there is a permit,
there is no reason for not endorsing it. Accordingly, there will be a
direction to endorse Ext.P2 concurrence on Ext.P1 permit as
expeditiously as possible. This shall be done with notice to the
parties who are likely to be affected by such decision.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-