IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33200 of 2008(B)
1. K.O.KURIAKOSE,S/O.OUSEPH, KOTTANI HOUSE
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/11/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 33200 of 2008
---------------------------------
Dated this the 11th day of November, 2008
JUDGMENT
The petitioner is a grantee of the permit on the route
Ambittantharissu-Vadakkancherry. By Ext.P1 the application for
regular permit was sanctioned subject to settlement of timings. The
timings in relation to the permit granted in favour of the petitioner was
sanctioned in the timing conference held on 29.7.2008. But actual
permit has not been issued so far. The petitioner has sought to
substitute the vehicle. This is permissible in terms of the law laid
down by this court in Vinod Thomas vs. RTA (1999 (2) KLJ 1092).
The request made by the petitioner for issuance of the permit is
pending before the respondent.
2. Having heard learned Government Pleader also, the writ
petition is disposed of directing the respondents to take further action
pursuant to Ext.P3 without further delay, at any rate, within a period
of three weeks from the date of receipt of a copy of this judgment.
V. GIRI, JUDGE.
pmn/ WPC.33200 /2008 2