High Court Kerala High Court

Biju vs The Secretary on 5 November, 2009

Kerala High Court
Biju vs The Secretary on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28806 of 2009(U)


1. BIJU, PORATHUR KUMKUMATH HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :05/11/2009

 O R D E R
                               S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W. P (C) No. 28806 of 2009
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 5th November, 2009.

                             J U D G M E N T

The petitioner’s grievance in this writ petition is that although

by Ext. P1 order, the variation of permit sought for by the petitioner

has been granted, the respondent is not settling timings and issuing

the varied permit. The petitioner therefore seeks a direction to the

respondent to settle timings and issue varied permit to the petitioner.

2. The learned Government Pleader submits that almost 100

cases are pending for settling timings and issuing permits and varied

permits. Therefore, the respondent is disposing of matters in

accordance with the priority of granting the permit.

Accordingly, the writ petition is disposed of with a direction to

the respondent to settle timings and issue varied permit to the

petitioner in accordance with priority of granting permits.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.