High Court Kerala High Court

C.H.Muhammedali vs The Regional Transport Authority on 30 September, 2008

Kerala High Court
C.H.Muhammedali vs The Regional Transport Authority on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28083 of 2008(R)


1. C.H.MUHAMMEDALI, S/O.MAMU HAJI,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.SAJEEV KUMAR K.GOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/09/2008

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).28083/2008
                     --------------------
      Dated this the 30th day of September, 2008

                     JUDGMENT

Petitioner’s application for grant of regular

permit to operate on the route Kottakkal-Malappuram

though rejected by the RTA, was later directed to be

granted by the STAT, as per Ext.P1 judgment.

Petitioner’s grievance is that in spite of the fact that

Ext.P1 was passed on 28.7.2008, further steps have

not been taken by the respondents to issue the permit.

2. Learned Government Pleader, on instructions,

submits that since the files were transmitted to the

STAT for the purpose of the appeal, they have not

been received. Steps will be taken thereafter, at the

earliest, to see that permit is issued in terms of

Ext.P1. Submission is recorded.

3. Accordingly, writ petition is disposed of directing

the first respondent to take further steps to issue a

regular permit to the petitioner in terms of Ext.P1

W.P.(C).28083/2008
2

judgment, as early as possible, at any rate, within a

period of six weeks from the date of receipt of a copy of

this judgment.

V.GIRI,
Judge

mrcs