IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20892 of 2008(K)
1. P.AMEER, S/O KOMU HAJI,
... Petitioner
Vs
1. THE SECRETARY, REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.SAJU J.VALLYARA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/09/2008
O R D E R
V. GIRI, J.
-------------------------------
W.P.(C) No.20892 of 2008
-------------------------------
Dated this the 22nd September, 2008.
J U D G M E N T
Petitioner has been granted a regular permit for plying
on the route Melattur-Cherpulassery-Alanellur. But he is aggrieved
that the permit is yet to be issued.
2. I heard the learned counsel appearing for the
petitioner and the learned Government Pleader.
3. In the result, the writ petition is disposed of
directing the respondent to issue a permit, in terms of Ext.P1,
provided such order is still in force, going by the priority to be
maintained in the office of RTA, Malappuram, at any rate, within a
period of three months from the date of receipt of a copy of this
judgment. But it is made clear that in the process of doing so, if any
other person is entitled to a permit, on the strength of an order
obtained from the competent authority, the same shall not be over
looked, in the course of compliance of this judgment.
V. GIRI, JUDGE
nj.