High Court Kerala High Court

A.Shanavas vs The Rta. on 13 February, 2007

Kerala High Court
A.Shanavas vs The Rta. on 13 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 23 of 1997(C)



1. A.SHANAVAS
                      ...  Petitioner

                        Vs

1. THE RTA., THIRUVANANTHAPURAM
                       ...       Respondent

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  :SRI.S.GOPAKUMARAN NAIR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/02/2007

 O R D E R
           J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.

                  `````````````````````````````````````

                     O.P NOs. 23 & 2121 OF 1997

                        ```````````````````````````

             Dated this the 13th day of February, 2007


                               J U D G M E N T

KOSHY, J.

These writ petitions relates to running of stage carriage bus

in Trivandrum City Corporation. The interim arrangement already

granted is continuing for years together. The petitioners as well as

the respondents are conducting service on the basis of temporary

or regular permits granted. It has come out in evidence that

there is ample requirement and for more than 10 years parties

are running on the basis of temporary or regular permit as the

case may be. In the above circumstances, petitioners also shall

be granted regular permit in the route along with other

respondents, who are having regular permits in the existing

arrangements.

With these observations, writ petitions are disposed of.

J.B.KOSHY, JUDGE

T.R.RAMACHANDRAN NAIR, JUDGE

Rp