IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17271 of 2009(D)
1. A.T.VARGHESE, ATTOKKARAN HOUSE,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :23/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).17271/2009
--------------------
Dated this the 23rd day of June, 2009
JUDGMENT
Petitioner was granted a regular stage carriage
permit on the route Kanakamala – Kodagara –
Chalakkudy. According to the petitioner, current
records of the vehicle have been produced, but permit
has not been issued by the respondent. Nor was the
timing conference convened for settling the timings.
In these circumstances, petitioner has approached this
Court. Since the permit has been granted by the
competent authority, respondent shall proceed to
consider the current records of the vehicle offered by
the petitioner and if they are found to be acceptable,
timing conference shall be convened and permit shall
be issued, after the timings are settled without further
delay, at any rate, within two months from the date of
receipt of a copy of this judgment.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs