IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 903 of 2007()
1. A.CHANDRAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :03/04/2007
O R D E R
K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.
--------------------------------------------------------------------------------------
W.A. No. 903 of 2007
--------------------------------------------------------------------------------------
DT. APRIL 3, 2007
JUDGMENT
K.S.Radhakrishnan, Ag.C.J.
The appeal is filed against the order refusing regular permit by the R.T.A.
on the ground that overlapping of the modified route Kannur-Kudiyanmala and
the route length exceeds 140 k.m. for granting ordinary point. With regard to
the first ground the appellate authority found in favour of the applicantt. So far
as the objection that the route length exceeds 140 kms., a submission was made
before the STAT that the applicant is prepared to modify the application. But no
application for modification was submitted, but instead he applied for a permit to
operate as a fast passenger. It was not accepted by the R.T.A. and the
application was rejected by Ext.P4 order. Aggrieved by the same he has
approached this court. We see no error in the order passed by the R.T.A. Writ
appeal is dismissed.
K.S. RADHAKRISHNAN
(Ag. CHIEF JUSTICE)
M.N. KRISHNAN,
(JUDGE)
mt/-
mt/-