High Court Kerala High Court

T.R.Rajesh vs The Secretary on 2 June, 2010

Kerala High Court
T.R.Rajesh vs The Secretary on 2 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16930 of 2010(M)


1. T.R.RAJESH, S/O.RAJENDRAN,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :02/06/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                     WP(C).NO.16930 OF 2010
                       ............................................
            DATED THIS THE 2nd DAY OF JUNE, 2010

                                  JUDGMENT

The petitioner is a Stage Carriage operator conducting services

on the route Kanichukulangara – Ernakulam on the strength of

temporary permits. His last temporary permit has expired on

13.5.2010. The petitioner had been operating in the vacancy of the

regular permit holder who was conducting services on the route with

Stage Carriage bearing registration No.KL-4/B 7511. However, the

permit holder had not been conducting his service for the past two

years. It was in the above circumstances that temporary permits were

issued to the petitioner. The petitioner has submitted an application for

the reissue of his temporary permit as early as on 21.5.2010.

According to the petitioner, the travelling public are also facing a lot of

hardships due to the disruption of the regular services. The petitioner’s

application for the re issue of his temporary permit is Ext.P6. The

petitioner prays for the issue of appropriate directions for an early

disposal of the same. The learned Senior Government Pleader has no

Wpc 16930/2010 2

objection to the issue of such a direction.

2. In the above circumstances, this writ petition is disposed of

directing the first respondent to consider the application of the

petitioner, evidenced herein by Ext.P6 in accordance with law and to

pass appropriate orders thereon, as expeditiously as possible and at any

rate, within a period of two weeks from the date of receipt of a copy of

this judgment.

K.SURENDRA MOHAN, JUDGE

lgk