High Court Kerala High Court

Baiju M. vs The Regional Transport Authority on 29 November, 2010

Kerala High Court
Baiju M. vs The Regional Transport Authority on 29 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35559 of 2010(T)


1. BAIJU M.,S/O.BHASKARAN
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :29/11/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                       W.P.(C). NO.35559 OF 2010
                    --------------------------------------------
                 Dated this the 29th day of November, 2010

                                 JUDGMENT

The petitioner had earlier submitted an application for grant of

regular permit to operate on the route Ummalathurthazham-Govindapuram

with stage carriage bearing registration No.Kl-11/D 6669. The said

application was rejected as per order No.C3/134566/2007 dated 6.10.2009.

Feeling aggrieved by the same, an appeal was preferred as

MVAA.No.535/2009 before the State Transport Appellate Tribunal,

Ernakulam. The same was allowed as per Ext.P2 judgment. After setting

aside the impugned order, the State Transport Appellate Tribunal directed

the respondent to grant regular permit to the petitioner to operate service

on the aforesaid route with the stage carriage bearing registration No.KL-

11/D 6669. Pursuant to Ext.P2, the petitioner has submitted Ext.P3

application. The grievance of the petitioner is that despite the specific

directions in Ext.P2, no action was taken by the respondent to comply with

the said directions.

2. I have heard the learned senior counsel appearing for the

petitioner and also the learned Government Pleader.

W.P.(C) NO.35559/2010 2

3. Obviously, as per Ext.P2 judgment, the Tribunal set aside the

order dated 6.10.2009 passed by the respondent and issued a direction to

the respondent to grant regular permit to the petitioner to operate on the

said route with the aforesaid vehicle. When such a specific direction is

issued by the Tribunal, the respondent is bound to comply with the same.

In the said circumstances, this Writ Petition is disposed of with a direction

to the respondent to comply with the directions in Ext.P2 expeditiously, at

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

this judgment.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.35559/2010 3

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010

W.P.(C) NO.35559/2010 4