IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14000 of 2010(Y)
1. A.P.SEBASTIAN, "AWVA" HOUSE,
... Petitioner
Vs
1. SECRETARY
... Respondent
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :30/04/2010
O R D E R
K.SURENDRA MOHAN, J.
-------------------------------------------
W.P.(C) No.14000 of 2010
-------------------------------------------
Dated this the 30th day of April, 2010
JUDGMENT
The petitioner is a stage carriage operator. He is the
registered owner of stage carriage bearing Reg.No.KL-
7/AG 5687.
2. Another vehicle, bearing Reg.No.KL-7/AJ-7530
which had a regular permit to conduct services on the
route Veliyathuparambu-N.Paravoor-Ernakulam High
Court junction had defaulted conduct of the services. In
the said vacancy, the petitioner submitted an application
for the issue of a temporary permit under Section 87(1)(c)
of the Motor Vehicles Act, 1988 (the ‘Act’ for short).
Though he had submitted the application on 6.4.2010, the
petitioner complains that no orders have been passed
thereon till date. It is pointed out by the petitioner that
being an application for the issue of a substitute
temporary permit, the respondent should have acted
promptly and issued the temporary permit without delay.
3. The learned Senior Government Pleader assures
wpc No.14000/2010 2
the court that the application of the petitioner would be
considered and disposed of on an early date.
4. In the above circumstances, this Writ Petition is
disposed of directing the respondent to consider the
application of the petitioner for the issue of a temporary
permit evidenced herein by Ext.P1 in accordance with law
and to pass appropriate orders thereon as expeditiously as
possible and at any rate within a period of ten days from
the date of receipt of a copy of this judgment.
K.SURENDRA MOHAN,
JUDGE
css/