High Court Kerala High Court

Bushara vs Regional Transport Authority on 10 June, 2010

Kerala High Court
Bushara vs Regional Transport Authority on 10 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17235 of 2010(D)


1. BUSHARA, W/O.K.P.ABDURAHIMAN,
                      ...  Petitioner

                        Vs



1. REGIONAL TRANSPORT AUTHORITY,MALAPPURAM
                       ...       Respondent

2. THE SECRETARY

                For Petitioner  :SRI.G.HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :10/06/2010

 O R D E R
                       K.SURENDRA MOHAN, J.
                          ---------------------------
                      W.P.(C) No. 17235 OF 2010
                          --------------------------
                 Dated this the 10th day of June, 2010

                           J U D G M E N T

The petitioner is a stage carriage operator who is conducting

services on the route Mundakkode-Muthukurussi with the stage

carriage vehicle bearing registration No.KL-10Y-5879. She has

applied for a variation of the route by extension of her service from

Chattiparamba to Chattiparamba via Chappanangadi, Kooriad,

Indianoor, Kottappuram, Aakkaparamb and Chengottur (two circular

trips) by curtailment of Chattiparamba-Mundakkode (four trips) on

the existing regular route. The variation sought for by the petitioner

was initially rejected by the first respondent. The petitioner

challenged the order of rejection in MVARP No.277 of 2009, which

was allowed by the State Transport Appellate Tribunal (hereinafter

referred to as ‘the STAT’ for short) by order dated 18.12.2009. As

per the said order, the STAT granted the permit on the very same

route as requested for by the petitioner. The present complaint of

the petitioner is that though almost six months have elapsed since

the passing of the said order, the permit that has been granted by

the STAT has still not been issued.

WPC No.17235/2010
2

2. The learned Senior Government Pleader Sri. K.C.Santhosh

Kumar on instructions submits that the next meeting of the first

respondent is scheduled to be conducted on 24.6.2010 and that the

matter would be placed before the next meeting of the Regional

Transport Authority.

In the light of the above submission, this writ petition is

disposed of directing the first respondent to consider the matter at

the next meeting of the Regional Transport Authority scheduled to be

held on 24.6.2010 and to pass appropriate orders in compliance with

the directions contained in Ext.P2 order of the STAT.

K.SURENDRA MOHAN
(JUDGE )

vps

WPC No.17235/2010
3

WPC No.17235/2010
4