High Court Kerala High Court

A.Chandran vs The Regional Transport Authority on 3 April, 2007

Kerala High Court
A.Chandran vs The Regional Transport Authority on 3 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 903 of 2007()


1. A.CHANDRAN,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble the Acting Chief Justice MR.K.S.RADHAKRISHNAN
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :03/04/2007

 O R D E R
                  K.S. RADHAKRISHNAN, Ag. C.J. & M.N. KRISHNAN, J.

            --------------------------------------------------------------------------------------

                                           W.A. No. 903 of 2007

            --------------------------------------------------------------------------------------

                                             DT.  APRIL 3, 2007


                                                  JUDGMENT

K.S.Radhakrishnan, Ag.C.J.

The appeal is filed against the order refusing regular permit by the R.T.A.

on the ground that overlapping of the modified route Kannur-Kudiyanmala and

the route length exceeds 140 k.m. for granting ordinary point. With regard to

the first ground the appellate authority found in favour of the applicantt. So far

as the objection that the route length exceeds 140 kms., a submission was made

before the STAT that the applicant is prepared to modify the application. But no

application for modification was submitted, but instead he applied for a permit to

operate as a fast passenger. It was not accepted by the R.T.A. and the

application was rejected by Ext.P4 order. Aggrieved by the same he has

approached this court. We see no error in the order passed by the R.T.A. Writ

appeal is dismissed.

K.S. RADHAKRISHNAN

(Ag. CHIEF JUSTICE)

M.N. KRISHNAN,

(JUDGE)

mt/-

mt/-