IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36992 of 2010(Y)
1. E.V.SHAJAN, EDATHARA HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :13/12/2010
O R D E R
C.T.RAVIKUMAR, J.
---------------------------------------
W.P(C)No.36992 of 2010
----------------------------------------
Dated 13th December, 2010
JUDGMENT
The petitioner who is the registered owner of stage carriage
with registration No. KL-8 A 2100 is a grantee of regular permit for
operating stage carriage service on the route Thrissur – Chavakkad. The
validity of the said permit had expired on 8.4.2010. Prior to the expiry of
its validity the petitioner has submitted an application for its renewal on
8.3.2010. It is still pending before the respondent. In the meanwhile,
the petitioner has applied for temporary permit under section 87(1)(d) of
the Motor Vehicles Act. The same was granted. On its expiry the
petitioner has submitted Ext.P3 application for re-issue of a temporary
permit. The petitioner is aggrieved by the inaction on the part of the
respondent in taking decision on Ext.P3.
2. I have heard the learned counsel appearing for the
petitioner as also the learned Government Pleader.
Ext.P3(2) chalan would reveal that Ext.P3 application has
been submitted for re-issue of a temporary permit. In the said
circumstances, this writ petition is disposed of with a direction to the
respondent to consider Ext.P3 application in accordance with law and pass
WP(C).No.36992/2010 2
orders thereon within a period of two weeks from the date of receipt of a
copy of this judgment.
Sd/-
C.T.RAVIKUMAR
Judge
TKS
// True copy //
P.S. to Judge