IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9070 of 2010(G)
1. M.SIVADASAN, MADATHIL HOUSE, ARIKKULAM,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :05/04/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.9070 OF 2010
............................................
DATED THIS THE 5TH DAY OF APRIL, 2010
JUDGMENT
The petitioner is an existing operator on the route Koyilandy-
Kozhikode. An application for renewal of his regular permit is pending
consideration of the authority. However, he complains that a
consideration of his renewal application has been adjourned as per
Ext.P1 proceedings. The petitioner submits that the adjournment of his
application is absolutely unjustified. According to the authority, there
are arrears of motor vehicle tax remaining unpaid in respect of the old
vehicle that was being used by the petitioner. According to the
petitioner, the vehicle could not be operated for the reason that it had
become more than 15 years old. When tax in respect of the said vehicle
was demanded, the petitioner had challenged the same in appeal and
revision, without any success. The same is pending consideration of
this court in WP(C) 38218 of 2007. As per an interim order passed by
this court, the petitioner had remitted an amount of Rs.75,000/- as a
condition for stay of recovery of the amount of tax demanded.
Wpc 9070/2010 2
Accordingly, the matter is remaining stayed. In view of the above, it is
submitted that there is no impediment in his application for renewal of
regular permit being considered by the first respondent. Therefore, he
prays for a direction to the authority to consider his application for
renewal. The learned Government Pleader has no objection to such a
direction being issued.
2. In the above circumstances, this writ petition is disposed of
directing the first respondent to consider the application for renewal of
regular permit submitted by the petitioner in accordance with law, and
to pass appropriate orders thereon, as expeditiously as possible and at
any rate within a period of one month from the date of receipt of a copy
of this judgment.
K.SURENDRA MOHAN, JUDGE
lgk