IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16256 of 2009(B)
1. K.T.VINCENT,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).16256/2009
--------------------
Dated this the 12th day of June, 2009
JUDGMENT
Petitioner, a regular stage carriage operator
operating on an inter district route, sought a
replacement of the vehicle. He also sought for
variation of the route and the same was granted
subject to settlement of timings as per Ext.P1.
Petitioner has approached this Court aggrieved by
the delay in the issuance of the varied permit and
settlement of timings.
2. I heard learned Government Pleader also. Since
Ext.P1 has allowed the variation, there is no reason
why there should be further delay in the issuance of
permit and settlement of timings. Respondents shall
do the needful pursuant to Ext.P1 within three
months from the date of receipt of a copy of this
judgment along with the copy of the writ petition.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs