High Court Kerala High Court

Sabu Thomas vs The Secretary on 14 December, 2009

Kerala High Court
Sabu Thomas vs The Secretary on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33238 of 2009(Y)


1. SABU THOMAS, PUTHENPURAYIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :14/12/2009

 O R D E R
                          S. SIRI JAGAN, J
                ................................................
                   W.P(C) No. 33238 of 2009
               .................................................
       Dated this the 14th day of December, 2009

                           J U D G M E N T

The petitioner filed an application for a regular permit on

the route Murikkassery – Kattappana. The said application was

included in the RTA meeting held on 7.10.2009 and the permit

was granted. The petitioner originally offered vehicle No. KL- 6

D 7084 when the application was submitted. The petitioner has

now procured a later model vehicle KL-6 E 134. Pending

decision on the issuance of regular permit in respect of the later

model vehicle, the petitioner’s applied for temporary permit on

the same route under Section 87(1)(a) and (c) of Motor Vehicles

Act, 1988, in view of the Sabarimala season and Christmas

season. Ext.P2 is the application submitted by the petitioner in

that regard. The petitioner seeks a direction to the respondent

to consider and pass orders on Ext.P2 expeditiously.

2. I have heard learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of

this writ petition with a direction to the respondent to consider

W.P(C) No. 33238 of 2009 -2-

and pass orders on Ext.P2, as expeditiously as possible, at any

rate, within one month from the date of receipt of a copy of this

judgment, in accordance with law.

sd/-

S. SIRI JAGAN, JUDGE
rhs
// True copy //

PA to Judge