High Court Kerala High Court

R.Mohankumar vs The Regional Transport Authority on 16 March, 2010

Kerala High Court
R.Mohankumar vs The Regional Transport Authority on 16 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8027 of 2010(C)


1. R.MOHANKUMAR
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRASPORT

                For Petitioner  :SRI.K.V.GOPINATHAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :16/03/2010

 O R D E R
                    K.SURENDRA MOHAN, J.
                 -------------------------------------------
                     W.P.(C) No.8027 of 2010
                 -------------------------------------------
             Dated this the 16th day of March, 2010

                              JUDGMENT

The petitioner is the holder of a regular permit conducting

services on the route Thrissur-Kozhikode touching Guruvayur,

with stage carriage bearing Reg.No.KL-08/AN 4797. The regular

permit is valid till 17.12.2012. According to the petitioner, his

route is having a length of 144 kms. Therefore, as per the rules

the petitioner has to operate his service as a Fast Passenger

Service. In view of the above, the petitioner has submitted an

application for suitable variation of his permit. However, he

complains that no orders have been passed thereon till date. The

petitioner therefore seeks a direction for an early disposal of his

application.

2. The learned Senior Government Pleader on instructions

submits that the application submitted by the petitioner would

be placed before the next meeting of the Regional Transport

Authority, after getting a report from the concerned Motor

Vehicles Inspector.

3. In view of the above, this Writ Petition is disposed of

wpc No.8027/2010 2

directing the first respondent to consider the application of the

petitioner for variation of his permit evidenced herein by Ext.P1,

in accordance with law, as expeditiously as possible and at any

rate within a period of two months form the date of receipt of a

copy of this judgment.

K.SURENDRA MOHAN,
JUDGE

css/