High Court Kerala High Court

Varghese C.L. vs Secretary on 24 July, 2007

Kerala High Court
Varghese C.L. vs Secretary on 24 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20373 of 2007(A)


1. VARGHESE C.L., AGED 38 YEARS,
                      ...  Petitioner

                        Vs



1. SECRETARY,
                       ...       Respondent

2. REGIONAL TRANSPORT AUTHORITY, THRISSUR,

                For Petitioner  :SRI.SHOBY K.FRANCIS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/07/2007

 O R D E R
                           S. SIRI JAGAN, J.
                  ----------------------------------
                   W.P.(C)NO. 20373 OF 2007
                 ------------------------------------
          DATED THIS THE 24th DAY OF JULY, 2007

                              JUDGMENT

By Ext.P5 judgment, the permit issued to the petitioner was set

aside on the ground of overlapping of notified route. Thereafter, the

petitioner filed Ext.P6 request for consideration of his application

avoiding the overlapping portion. The petitioner now seeks a direction

to the 2nd respondent to consider Ext.P6. After having heard the

learned Government pleader also, I direct the 2nd respondent to

consider Ext.P6 request of the petitioner in its next meeting. However,

I make it clear that I have not considered the right of the petitioner

under law and it would be for the 2nd respondent to consider the same

in accordance with the provisions of law.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd