IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33179 of 2008(Y)
1. A.J. JOHN, ALUMKAL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.P.DEEPAK
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/12/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.33179 of 2008
--------------------------
Dated this the 4th December, 2008
J U D G M E N T
Petitioner, who operates a stage carriage, applied
for regular permit on the route Kanjirappally-Pampady.
Application was rejected by the RTA on the ground that
the route overlaps the notified route Ernakulam-
Thekkady.
2. On the appeal filed before the STAT, the
Tribunal found that the overlapping cannot be treated as
an objectionable overlapping and can only be treated as
an intersection of the notified route. The appeal was
therefore allowed and the transport authority was
directed to grant regular permit subject to settlement of
timings as per Exhibit P1 judgment.
3. Petitioner is aggrieved by the delay on the part
of the respondent in taking further steps pursuant to
Exhibit P1.
4. I heard learned Government Pleader also.
W.P ( C) No.33179 of 2008
2
In the result, the writ petition is disposed of directing
the respondent to take further steps for issuance of the
permit in the light of Exhibit P1 judgment, without further
delay, at any rate within two months from the date of
receipt of a copy of this judgment.
(V.GIRI,JUDGE)
ma
W.P ( C) No.33179 of 2008
3
W.P ( C) No.33179 of 2008
4