IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:07.01.2011
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.291 of 2011
M.Balasundaram .... Petitioner
..Vs..
1. The Secretary,
Regional Transport Authority,
Salem-West.
2.The Regional Transport Authority,
Salem-West. .... Respondents
Prayer: Petition filed seeking for a writ of Mandamus, directing the 1st Respondent herein to receive the petitioner's appli1cation dated 28.11.2010 along with the Demand Draft for the grant of mini bus permit for the route, "Elampillai to Attayampatty" and consequently direct the 2nd Respondent to consider the said application forthwith.
For Petitioner : Mr.A.Ganesan
For Respondent : Mr.S.Gopinathan
Additional Government Pleader
O R D E R
Heard the learned counsel appearing for the petitioner and the learned Additional Government Pleader appearing for the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the first respondent is directed to receive the petitioner’s application, dated 28.11.2010, and to forward the same to the second respondent and if the second respondent is directed to consider the same on merits and in accordance with law, within a specified period.
3. The learned Additional Government Pleader appearing on behalf of the respondents, has no objection for such an order being passed by this Court.
4. In view of the submissions made by the learned counsels appearing on either side, the first respondent is directed to receive the petitioner’s application, dated 28.11.2010, for the grant of mini bus permit, for the route, Elampillai to Attayampatty,if it is in order, and forward the same to the second respondent. On receipt of the said application, the second respondent is directed to consider the same, on merits and in accordance with law and pass appropriate orders thereon, within a period of 8 weeks thereafter. However, it is made clear that this Court, by this order, has not expressed any opinion on the merits of the matter.
The writ petition is disposed of accordingly. No costs. Consequently, connected Miscallenous Petition is closed.
arr
To
1. The Secretary,
Regional Transport Authority,
Salem-West.
2.The Regional Transport Authority,
Salem West