IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34891 of 2009(F)
1. K.JAYAKUMAR,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :18/02/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 34891 OF 2009 F
-----------------------------------------------------------
Dated this the 18th February, 2010.
JUDGMENT
The petitioner had applied for the grant of a regular stage
carriage permit to conduct services on the route Arattupuzha-
Thriprayar-Thrissur. But the same was rejected. However, on
appeal the State Transport Appellate Tribunal directed grant of the
permit. Accordingly the matter was considered by the RTA again
and regular permit has been granted. However, the regular permit
has been granted subject to settlement of timings. The complaint
of the petitioner is that the timings of the petitioner has not been
settled till date.
2. The Govt. Pleader submits that the timings would be
settled within a period of one month.
3. In the above circumstances this writ petition is disposed of
directing the first respondent to settle the timings of the petitioner
and to issue a permit as expeditiously as possible and at any rate
within a period of one month from the date of receipt of a copy of
this judgment.
K. SURENDRA MOHAN
Judge
jj
2
3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: