IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13735 of 2010(N)
1. P.K.ABDUL KHADER,4/239,
... Petitioner
Vs
1. THE SECRETARY,REGIONAL TRANSPORT
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :23/04/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 13735 OF 2010
-----------------------------------------------------------
Dated this the 23rd April, 2010.
JUDGMENT
The petitioner is the holder of a regular permit conducting
services on the route Ottapalam-Cherplassery with stage carriage
No: KL-51/9085 as per Ext.P1. The regular permit was valid till
11/4/2010. He has submitted Ext.P2 application for renewal of the
permit. The same is still pending. He has therefore submitted
Ext.P4 application for the issue of a temporary permit so as to
maintain services on the route, under Section 87(1(d) of the Motor
Vehicles Act, 1988. He complains that no orders have been passed
thereon till date. The learned Govt. Pleader has no objection to the
matter being expedited. In the above circumstances, this writ
petition is disposed of directing the respondent to consider the
application for temporary permit of the petitioner, evidenced herein
by Ext.P4 in accordance with law and to pass appropriate orders
thereon as expeditiously as possible and at any rate within a period
of two weeks from the date of receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
2
3