High Court Kerala High Court

Usman vs The Secretary on 12 August, 2010

Kerala High Court
Usman vs The Secretary on 12 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24559 of 2010(T)


1. USMAN, S/O.LATE SAINABA,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE DISTRICT TRANSPORT OFFICER,

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :12/08/2010

 O R D E R
                 K.SURENDRA MOHAN, J.
              -------------------------------------------
                 W.P.(C) No.24559 of 2010
              -------------------------------------------
             Dated this the 12th August, 2010

                           JUDGMENT

The petitioner is the registered owner of a stage

carriage vehicle bearing Reg.No.KL-10/L 165. According

to the petitioner, his father was having a regular permit on

the route Mulanjur-Manjeri. Thereafter, though the

permit was transferred to his mother, the permit was not

subsequently renewed and it therefore lapsed.

Subsequently, the petitioner applied for the issue of a

temporary permit and has been conducting services on the

route continuously from February 2009 onwards. While

so, the application for temporary permit submitted by the

petitioner was rejected on the ground that a scheme of

nationalisation was in operation over the route. The

petitioner then submitted an application for the issue of a

temporary permit under Section 104 of the Motor Vehicles

Act, 1988 (the ‘Act’ for short). On receipt of the said

application, the second respondent addressed the Kerala

State Road Transport Corporation (‘KSRTC’ for short) to

wpc No.24559/2010 2

ascertain whether they have preferred any application for

the issue of a permit on the route and also to ascertain

whether they have any objection to the grant of a

temporary permit to the petitioner. The petitioner seeks a

direction for an early disposal of his application.

2. The Government Pleader on instructions submits

that the KSRTC has no objection to the application

submitted by the petitioner being considered. They have

also not applied for the grant of any permit on the route.

3. In the above circumstances, this writ petition is

disposed of directing the second respondent to consider

the application for temporary permit submitted by the

petitioner in accordance with law and to pass appropriate

orders thereon, as expeditiously as possible and at any

rate within a period of three weeks from the date of

receipt of a copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/