IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16521 of 2009(I)
1. K.KRISHNADAS, KIZHAKKETHIL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).16521/2009
--------------------
Dated this the 16th day of June, 2009
JUDGMENT
Taking note of the vacancy brought about by the
cessation of operation of a regular permit stage
carriage on the route Mayannur-Thrissur-Kodungallur,
petitioner has filed an application for a temporary
permit which, according to him, would nevertheless be
eligible to be considered notwithstanding a notification
dated 15.9.2008 issued under Section 99(2) of the
Kerala Motor Vehicles Act covering the above route as
well.
2. Having heard learned Government Pleader also,
writ petition is disposed of directing the respondent to
pass orders on the petitioner’s application for
temporary permit in relation to the route Mayannur-
Thrissur-Kodungallur in the vacancy of a stage carriage
bearing registration No.KL-8-J 8540, in accordance with
law, and at any rate within three weeks from the date of
receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs