High Court Kerala High Court

C.A.Vincent vs The Regional Transport Authority on 17 March, 2010

Kerala High Court
C.A.Vincent vs The Regional Transport Authority on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7235 of 2010(D)


1. C.A.VINCENT,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :17/03/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO: 7235 OF 2010 D
                -----------------------------------------------------------
                   Dated this the 17th March, 2010.

                                    JUDGMENT

The petitioner is a stage carriage operator conducting services

on the route Nambiarkunnu-Kozhikode as a limited stop ordinary

service with stage carriage bearing registration No: KL-12/B 1047.

The existing running time of the petitioner has been altered to 1.5

minutes per kilometer which, according to the petitioner is

applicable only to limited stop fast passenger service. Therefore

the petitioner preferred an application for the variation of his

permit and conversion as a limited stop fast passenger service. The

complaint of the petitioner is that no orders have been passed on

the same till date. Therefore, he seeks appropriate directions. The

Government pleader has no objections to such a direction being

issued.

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

directing the first respondent to consider the request of the

petitioner for the variation of his permit in accordance with law and

to pass appropriate orders thereon as expeditiously as possible and

WPC 7235/2010 2

at any rate within a period of two months from the date of receipt

of a copy of this judgment.





                                        K. SURENDRA MOHAN
                                                Judge
jj

WPC 7235/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: