High Court Kerala High Court

V.P.Ramlath vs Secretary on 16 October, 2008

Kerala High Court
V.P.Ramlath vs Secretary on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13468 of 2008(C)


1. V.P.RAMLATH, RASEENA MANZIL,
                      ...  Petitioner
2. THE SECRETARY,

                        Vs


1. SECRETARY, R.T.A., KOZHIKODE
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/10/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.13468 of 2008
                      --------------------------
             Dated this the 16th October, 2008

                        J U D G M E N T

Petitioner claims to be a transferee of the permit on

the route Beypore-City Stand. It seems that her

predecessor in interest had earlier filed an application for

variation of conditions of the permit and the permit was

transferred in the name of the petitioner during the

currency of the application for variation. It seems that

order of variation was ultimately challenged before this

Court but that was not interfered with. Petitioner’s

grievance is that though variation has been sanctioned,

varied permit is yet to be issued and timings have also not

been settled.

Having heard the learned Government Pleader also,

the writ petition is disposed of directing the respondent

herein to convene a timing conference, in relation to the

schedule to be operated by the petitioner on the varied

permit and settle the same without further delay, at any

W.P ( C) No.13468 of 2008
2

rate, within two months from the date of receipt of a copy

of this judgment.

(V.GIRI,JUDGE)
ma

W.P ( C) No.13468 of 2008
3

W.P ( C) No.13468 of 2008
4