High Court Kerala High Court

K.N. Ramachandran vs The State Transport Appellate on 14 September, 2007

Kerala High Court
K.N. Ramachandran vs The State Transport Appellate on 14 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14561 of 2007(H)


1. K.N. RAMACHANDRAN, KAMMANGATTU HOUSE,
                      ...  Petitioner

                        Vs



1. THE STATE TRANSPORT APPELLATE
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

3. THE SECRETARY, REGIONAL TRANSPORT

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/09/2007

 O R D E R
                       ANTONY DOMINIC, J.
                       --------------------------
                   W.P.(C). NO. 14561 OF 2007
                         ---------------------
             Dated this the 14th day of September, 2007

                           J U D G M E N T

Ext.P7 order of the 1st respondent is under challenge.

Petitioner made an application for conversion of his existing LSOS

into LSFP permit and that was declined by the 2nd respondent by

Ext.P4. Ext.P6 revision was filed against Ext.P4 and the revision was

also dismissed by Ext.P7. In Exts. P4 and P7, the reasons stated are

the same. According to the Tribunal the conversion will make it more

onerous to the passengers and the students will not be able to make

use of the bus. Learned counsel makes reference to Ext.P3

proceedings of the 2nd respondent. In its meeting held on 29.5.06,

where also a similar request was considered and was allowed. The

reasons which are assigned in Ext.P3 and what is mentioned in

Ext.P4 are contradictory. Therefore this matter requires to be

reconsidered.

2. Accordingly I quash Exts.P4 and P7. There will be a

direction to the 2nd respondent to consider the petitioner’s application

and pass orders thereon at any rate within a period of six weeks from

WPC NO.14561/07 Page numbers

the date of receipt of a copy of this judgment. Petitioner shall

produce a copy of this judgment along with a copy of the writ petition

before 2nd respondent for compliance.

The writ petition is disposed of as above.



                                        ANTONY DOMINIC, JUDGE


vps

WPC NO.14561/07    Page numbers




                            ANTONY DOMINIC, JUDGE


                                   OP NO.16383/98




                                        JUDGMENT


                               5TH SEPTEMBER, 2007