High Court Kerala High Court

A.J. John vs The Regional Transport Authority on 4 December, 2008

Kerala High Court
A.J. John vs The Regional Transport Authority on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33179 of 2008(Y)


1. A.J. JOHN, ALUMKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :04/12/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                  W.P ( C) No.33179 of 2008
                      --------------------------
             Dated this the 4th December, 2008

                        J U D G M E N T

Petitioner, who operates a stage carriage, applied

for regular permit on the route Kanjirappally-Pampady.

Application was rejected by the RTA on the ground that

the route overlaps the notified route Ernakulam-

Thekkady.

2. On the appeal filed before the STAT, the

Tribunal found that the overlapping cannot be treated as

an objectionable overlapping and can only be treated as

an intersection of the notified route. The appeal was

therefore allowed and the transport authority was

directed to grant regular permit subject to settlement of

timings as per Exhibit P1 judgment.

3. Petitioner is aggrieved by the delay on the part

of the respondent in taking further steps pursuant to

Exhibit P1.

4. I heard learned Government Pleader also.

W.P ( C) No.33179 of 2008
2

In the result, the writ petition is disposed of directing

the respondent to take further steps for issuance of the

permit in the light of Exhibit P1 judgment, without further

delay, at any rate within two months from the date of

receipt of a copy of this judgment.

(V.GIRI,JUDGE)
ma

W.P ( C) No.33179 of 2008
3

W.P ( C) No.33179 of 2008
4