High Court Kerala High Court

S.Santhosh Kumar vs The Secretary on 1 March, 2010

Kerala High Court
S.Santhosh Kumar vs The Secretary on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6220 of 2010(B)


1. S.SANTHOSH KUMAR
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/03/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                       W.P(C) NO: 6220 OF 2010 B
                -----------------------------------------------------------
                    Dated this the 1st March, 2010.

                                    JUDGMENT

The petitioner is the registered owner of a stage carriage

bearing registration No: KL-07/AC 8936. A regular service on the

route Medical College-Valiyavila was being operated by another

stage carriage bearing registration NO: KL-01/E 6439. However,

the permit holder abandoned the service. In the said vacancy, the

petitioner is conducting service on the strength of temporary

permits of four months duration issued by the respondent from

time to time. The last temporary permit was valid up to 21.2.2010.

2. Since the holder of the regular permit was not in a position

to resume service, the petitioner submitted a fresh application for

the re-issue of his temporary permit. His complaint is that no

orders have been passed thereon till date.

3. The Govt. Pleader on instructions submits that appropriate

orders will be passed on the petitioner’s application without further

delay.

4. In the above circumstances this writ petition is disposed of

directing the respondent to consider and pass orders on the

application of the petitioner for the re-issue of his temporary permit

WPC 6220/2010 2

evidenced herein by Ext.P2 in accordance with law, as expeditiously

as possible and at any rate within a period of ten days from the

date of receipt of a copy of this judgment.





                                           K. SURENDRA MOHAN
                                                  Judge
jj

WPC 6220/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: