High Court Kerala High Court

O.Rajan vs The Secretary on 26 August, 2009

Kerala High Court
O.Rajan vs The Secretary on 26 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15586 of 2009(P)


1. O.RAJAN, GEETHA NIVAS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.K.G.ANIL BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/08/2009

 O R D E R
                          V.GIRI, J
                       .......................
                    W.P.(C).15586/2009
                       .......................
           Dated this the 26th day of August, 2009

                        JUDGMENT

Petitioner was operating service on the route

Mattannor – Guruvayoor with a regular permit which was

valid from 11.4.2001 to 10.4.2006. Petitioner applied for

variation of the permit, before the primary authority by

extending service from Mattannor to Vallithode in Kannur

District and to change the halting place to Vallithode. By

Ext.P2, the RTA, Vatakara, granted the same after obtaining

concurrence from the RTA, Kannur.

2. Petitioner then replaced the existing vehicle with the

new vehicle bearing registration No.KL-13-N-277. Permit

was valid upto 10.4.2006. He applied for renewal of the

permit which has not been considered so far. In the

meanwhile, petitioner has been operating on a temporary

permit.

3. 2nd respondent shall consider the application for

renewal of the permit and in doing so, the application for

W.P.(C).15586/09
2

renewal shall be considered with reference to Ext.P2. A

decision shall be taken by the 2nd respondent in this regard

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

judgment. On orders being passed on the application for

renewal of the permit as aforementioned, further steps

shall be taken to issue the same subject to settlement of

timings.

V.GIRI,
Judge

mrcs