High Court Kerala High Court

V.K.Dileepkumar vs The Secretary on 6 August, 2009

Kerala High Court
V.K.Dileepkumar vs The Secretary on 6 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22332 of 2009(J)


1. V.K.DILEEPKUMAR, VALIYAPARAMBIL HOUSE
                      ...  Petitioner

                        Vs



1. THE SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :06/08/2009

 O R D E R
                            V.GIRI, J
                          -------------------
                      W.P.(C).22332/2009
                          --------------------
            Dated this the 6th day of August, 2009

                          JUDGMENT

Petitioner applied for a regular permit to operate on

the route Kodungallur – Mala. By Ext.P1 order, the STAT

directed to grant a regular permit and by Ext.P2, the RTA

granted the regular permit subject to settlement of timings.

In the meanwhile, since there is a delay in the issuance of

the regular permit, petitioner filed an application for a

temporary permit as evidenced by Ext.P3. This writ petition

has been filed seeking appropriate directions in the matter

of issuance of regular permit after settlement of timings and

orders on the application for temporary permit.

2. I heard learned Government Pleader also. Respondent

shall issue the regular permit after settlement of timings

within three months from the date of receipt of a copy of this

judgment. In the meanwhile, orders shall be passed on the

application for a temporary permit within three weeks from

the date of receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge
mrcs