High Court Kerala High Court

T.A.Haridasan vs The Regional Transport Authority on 18 February, 2010

Kerala High Court
T.A.Haridasan vs The Regional Transport Authority on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4251 of 2010(F)


1. T.A.HARIDASAN, THEKKAKKARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

                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
                      ...........................................
                     WP(C).NO.4251 OF 2010
                      ............................................
      DATED THIS THE 18TH DAY OF FEBRUARY, 2010

                                 JUDGMENT

The petitioner is a Stage Carriage operator conducting services

on the route Guruvayur-Shornur with Stage Carriage vehicle No.KL-

9/G 7272. Since the permit of the petitioner was due to expire, the

petitioner submitted an application for renewal of the same, within the

prescribed time. The RTA, Thrissur considered the matter as early as

on 7.8.2008 and sought concurrence of RTA, Palakkad. The petitioner

submits that the renewal has not been granted till date. Therefore, he

seeks appropriate directions in this regard.

2. The Government Pleader, on instructions, submits that the

entire proceedings including the formality of obtaining concurrence

from the RTA, Palakkad and renewal of permit shall be completed

within a period of two months.

3. In view of the above submission, this writ petition is disposed

of directing the respondents to complete the formalities for the grant of

renewal of permit of the petitioner, as expeditiously as possible, and at

Wpc 4251/2010 2

any rate, within a period of two months from the date of receipt of a

copy of this judgment.

K.SURENDRA MOHAN, JUDGE

lgk