High Court Kerala High Court

K.Jayakumar vs The Secretary on 18 February, 2010

Kerala High Court
K.Jayakumar vs The Secretary on 18 February, 2010
       

  

  

 
 
  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: