IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7893 of 2008(M)
1. KERALA STATE ROAD TRANSPORT CORPORATION
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
3. A.J.JOHN, ALUMKAL HOUSE, ANICKAD
For Petitioner :SHRI.JOHNSON P.JOHN, SC, KSRTC
For Respondent : No Appearance
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/03/2010
O R D E R
THOTTATHIL B.RADHAKRISHNAN, J.
-------------------------------------------
W.P(C).No.7893 OF 2008
-------------------------------------------
Dated this the 30th day of March, 2010
JUDGMENT
The matter remains defective. No notice is taken on the
respondents.
This writ petition is filed in 2008 seeking interference of
the direction of the STAT, essentially directing consideration of
the application of the third respondent herein for conversion of
service by the primary authority in view of the fact that one of
the sister authorities had rejected prior concurrence for the
renewal of the existing permit on the ground that it exceeds 140
k.m. and it overlaps the notified route. I do not find any
jurisdictional error or legal infirmity in the impugned order. The
writ petition fails. The same is accordingly dismissed.
Sd/-
THOTTATHIL B.RADHAKRISHNAN,
Judge.
kkb.31/03.