IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33997 of 2010(Y)
1. N.S.SEEMA, W/O.LATE M.R.VINOD,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/11/2010
O R D E R
C.T.RAVIKUMAR, J.
----------------------------
W.P.(C)No.33997 of 2010
----------------------------
Dated 18th November, 2010
JUDGMENT
The petitioner is the widow of one Sri.Vinod who was the
registered owner of two stage carriages viz., KL 17/A 6056 and KL 4/M
1400. Sri.Vinod was also holding stage carriage permits for the purpose
of operating the said vehicles on certain routes. On his death, the
petitioner submitted Exts.P2 and P3 applications for transfer of the
permits in her name. It is aggrieved by the delay in the matter of
disposal of the said applications that this writ petition has been filed.
2. I have heard the learned counsel appearing for the
petitioner as also the learned Government Pleader.
In view of the facts obtained in this case, this writ petition is
disposed of with a direction to the respondents to consider Exts.P2 and
P3 applications, if they are pending before them, subject to the
production of proof of succession by the petitioner, expeditiously, at any
rate within a period of one month from the date of receipt of a copy of
this judgment.
C.T.RAVIKUMAR
Judge
TKS