IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31716 of 2009(H)
1. NAJEEB S.,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :15/12/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 31716 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 15th December, 2009.
J U D G M E N T
This writ petition is filed by a stage carriage operator
complaining that despite grant of permit by the RTA, the respondent
is not issuing the permit after settling the timings. He points out that
although the timing conference has been held on 3-9-2009, it has
been adjourned without stating any reasons. According to the
petitioner, this is with ulterior motive to enable the respondent to
allow others to jump the queue.
2. I have heard the learned Government Pleader also. The
learned Government Pleader could not give me any satisfactory
explanation as to why the timing conference in respect of the
petitioner’s permit was adjourned on 3-9-2009, except that there were
objections. The timing conference itself is to hear objections.
Therefore, the reason given by the learned Government Pleader is
unconvincing.
In the above circumstances, I direct the respondent to settle the
timings and issue permit to the petitioner within two weeks from the
date of receipt of a copy of this judgment. The writ petition is
disposed of as above.
Sd/- S. Siri Jagan, Judge.
Tds/