IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12736 of 2010(N)
1. KUNJALAVI HAJI, S/O.BEERANKUTTY,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/04/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.12736 of 2010
-------------------------------------------
Dated this the 9th day of April, 2010
JUDGMENT
The petitioner is the registered owner of a stage
carriage vehicle bearing Reg.No.KL-10/L 7038 operating
on the route Vettam-Kottai Azhimugham-Chemmad. While
operating on the strength of a regular permit, the
petitioner applied for the variation of his permit. The
Regional Transport Authority, Malappuram granted the
variation subject to settlement of timings, as per Ext.P1
proceedings. Though the petitioner had produced his
current records for verification on 15.3.2010, the
respondent has not taken any steps to issue the permit to
him till date.
2. According to the petitioner, the delay in the issue
of his permit is causing serious prejudice to him. He
apprehends that consequent to the delay, the timings
suggested by the petitioner would be allotted to other
operators. Therefore, he seeks appropriate directions for
the settlement of his timings on an early date. The
wpc No.12736/2010 2
learned Senior Government Pleader has no objection to
such a direction being issued.
3. In the above circumstances, this Writ Petition is
disposed of directing the respondent to settle the timings
of the petitioner and to issue the permit that has been
granted to him by Ext.P1 proceedings, as expeditiously as
possible and at any rate within a period of two months
from the date of receipt of a copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/