High Court Kerala High Court

A. Salim vs The Secretary on 21 January, 2010

Kerala High Court
A. Salim vs The Secretary on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36937 of 2009(J)


1. A. SALIM, S/O. ALIYARKUNJU,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

2. THE SUB REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.PRAVEEN K. JOY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/01/2010

 O R D E R
                          P.N.RAVINDRAN, J.
                          ---------------------------
                      W.P.(C) No. 36937 OF 2009
                          --------------------------
             Dated this the 21st day of January, 2010

                           J U D G M E N T

The petitioner is the owner of a goods carriage bearing

registration No.KL-02-S/1557. Ext.P2 permit issued to the said

vehicle was valid till 29.4.2009. The petitioner did not seek renewal

of the permit before its validity expired. It is stated that the vehicle

was involved in an accident and was garaged for repairs and

therefore he could seek renewal of goods carriage permit in time.

The petitioner states that after effecting necessary repairs to the

vehicle he has submitted an application dated 12.11.2009 before

the second respondent accompanied by the relevant documents for

the grant of a fresh goods carriage permit. The grievance voiced by

the petitioner is that notwithstanding the request made in Ext.P4, the

second respondent has not taken any decision on his application for

the grant of a fresh goods carriage permit. In this writ petition the

petitioner seeks a direction to the respondents to consider his

application for a fresh goods carriage permit and to take a decision

thereon within a time limit to be fixed by this Court.

2. Sri. K.C.Santhosh Kumar, the learned senior

W.P.(C) No. 36937/09
2

Government Pleader appearing for the respondents submits on

instructions that an application for a fresh goods carriage permit has

been received from the petitioner and is pending consideration. He

submits that the respondents will after inspection of the vehicle take

a decision on the said application expeditiously.

In the light of the said submission and having regard to the

fact that the petitioner’s application for goods carriage permit is

pending since 12.11.2009, I dispose of this writ petition with a

direction to the respondents to have the petitioner’s vehicle inspected

and to take a decision on petitioner’s application for a goods carriage

permit expeditiously and in any event within one month from the date

on which the petitioner produces a certified copy of this judgment

before the first respondent.

P.N.RAVINDRAN, JUDGE
vps