Kerala High Court
V.S.Shameer vs Souhthern Railway on 31 March, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10486 of 2009(E)
1. V.S.SHAMEER, AGED 35 YEARS,
... Petitioner
2. PRAKASHAN.B.K., AGED 55,
3. K.V.BABU, AGED 51, S/O.GEORGE,
4. THOMAS.P.A.,AGED 38, S/O.T.C.AUGUSTIN,
5. SEBASTIAN.M.V., AGED 43, S/O.VARHGHESE,
6. RADHAKRISHNAN.R.,AGED 45,
7. V.A.MARTIN, AGED 45, S/O.V.V.ANTONY,
8. SUNIL.A.S., AGED 39, S/O.SADANANDAN,
9. VINOD.V.V.,AGED 44, S/O.V.N.VIJAYAN,
10. MURUGAN.P.,AGED 28, S/O.VEERAPERUMAL,
11. P.VIJAYAKUMAR, AGED 33, S/O.
12. HASHEER.D., AGED 32, S/O.F.A.DAVOOD,
Vs
1. SOUHTHERN RAILWAY, HEADQUARTERS OFFICE,
... Respondent
2. THE CHIEF COMMERCIAL MANAGEFR,
3. SENIOR DIVISION COMMERCIAL MANAGER,
4. STATION MASTER, ERN AKULAM TOWN NORTH
5. UNION OF INDIA, REP. BY THE GENERAL
For Petitioner :SRI.K.S.BABU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/03/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 10486 OF 2009 (E)
=====================
Dated this the 31st day of March, 2009
J U D G M E N T
The prayer sought in this writ petition is for a direction to the
4th respondent to consider Exts.P15 to P26 applications made by
the petitioners for the renewal of cart licences and forward the
same to the 3rd respondent for final orders.
2. Taking into account the pendency of Exts.P15 to P26
referred to above, I direct the 4th respondent to consider the same
and if the petitioners are entitled, forward the same to the 3rd
respondent. It is directed that the 3rd respondent on its receipt
shall consider the same and pass orders thereon, as expeditiously
as possible, at any rate within 3 weeks of receipt thereof.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp