High Court Kerala High Court

P.K.Santhosh vs The Regional Transport Authority on 9 June, 2009

Kerala High Court
P.K.Santhosh vs The Regional Transport Authority on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15890 of 2009(E)


1. P.K.SANTHOSH, ROOM NO.3, T.M.COMPLEX,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/06/2009

 O R D E R
                             V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 15890 of 2009
                      --------------------------
                 Dated this the 9th June,2009

                        J U D G M E N T

Petitioner sought for an inter-district temporary

permit to operate on the route N.S.S Engineering College-

Palakkad as evidenced by Exhibit-P2. The same was

directed to be considered by this Court under Exhibit-P3

and the Secretary, Regional Transport Authority

proceeded to reject the same under Exhibit-P4, which is

under challenge in this writ petition. Normally I would

have relegated the petitioner to avail the alternate

remedy under the statute. But in the present case, it is

seen that the Secretary Regional Transport Authority has

no jurisdiction to deal with an application for inter

district temporary permit.

2. I heard learned Government Pleader also.

3. Accordingly Ext.P4 is set aside and the 2nd

respondent is directed to place Exhibit-P2 before the next

RTA meeting and the 1st respondent shall thereafter

W.P ( C) No. 15890 of 2009
2

proceed to consider the same and take a decision, after

notice to the petitioner, in accordance with law, within two

months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

(V.GIRI,JUDGE)
ma

W.P ( C) No. 15890 of 2009
3

W.P ( C) No. 15890 of 2009
4