IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28101 of 2008(U)
1. RAMANATH SHETTY, S/O.SUDHEER KUMAR
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. STATE TRANSPORT AUTHORITY, TRIVANDRUM.
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :22/09/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 28101 of 2008
--------------------------
Dated this the 22nd September, 2008
J U D G M E N T
Petitioner is the registered owner of a stage
carriage bearing registration No.KL 19/AD 9045 which is
stated to be covered with a regular interstate permit on
the route Mangalore-Madur Temple. According to the
petitioner, interstate permit is being issued subject to
the payment of tax to the Government of Karnataka as
well as the Government of Kerala. But the permit is not
included in the interstate agreement in question when
he had come up for renewal. Petitioner submits that if
the permit is included in the interstate agreement
between the State of Karnataka and State of Kerala, then
he will be in a position to continue to operate the vehicle
on the interstate permit. A similar matter has been
considered by this Court in Ext.P3 judgment.
Representations filed by the petitioner before the
Government as Exts.P1 and P2 are pending consideration.
W.P ( C) No. 28101 of 2008
2
2. I heard learned Government Pleader also.
3. In the result, writ petition is disposed of
directing the first respondent to consider Exts.P1 and P2
and take a decision thereon, as expeditiously as possible.
(V.GIRI,JUDGE)
ma
W.P ( C) No. 28101 of 2008
3
W.P ( C) No. 28101 of 2008
4