Court No. - 9 Case :- WRIT - A No. - 34977 of 2010 Petitioner :- Devendra Kumar Respondent :- State Of U.P. & Others Petitioner Counsel :- H.P. Dube Respondent Counsel :- C.S.C. Hon'ble Vijay Manohar Sahai,J.
Hon’ble Vikram Nath,J.
We have heard learned counsel for the petitioner and the learned
Standing Counsel for the State-respondents.
It is stated that in a merely 23 kilometers on the route known as
Kasauli-Kutesara-Rohana-Kudda Nagla stage carriage permit has
already been granted by the authorities concerned for operating
private motor vehicles on the said route. Despite thereof the
respondents are going to grant some more permits in the meeting
scheduled to be held on 16.6.2010. In that regard, the petitioner
and other operators have already moved objections before the
respondent nos. 2 and 3.
In this view of the matter, since no further stage carriage permit
has yet been granted by the respondent nos. 2 and 3 in favour of
other more persons, therefore, we see no justification to entertain
this writ petition at this stage. The petitioner’s objection, which has
already been filed, may be considered by the authorities concerned
before taking any decision for grant of fresh permit, if the decision
has not already been taken by the authorities concerned.
With the aforesaid direction, the writ petition stands finally
disposed of.
Certified copy of this order shall be given to the learned counsel
for the parties on payment of usual charges today.
Order Date :- 15.6.2010
Akv