IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 23 of 1997(C)
1. A.SHANAVAS
... Petitioner
Vs
1. THE RTA., THIRUVANANTHAPURAM
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent :SRI.S.GOPAKUMARAN NAIR
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/02/2007
O R D E R
J.B.KOSHY & T.R.RAMACHANDRAN NAIR, JJ.
`````````````````````````````````````
O.P NOs. 23 & 2121 OF 1997
```````````````````````````
Dated this the 13th day of February, 2007
J U D G M E N T
KOSHY, J.
These writ petitions relates to running of stage carriage bus
in Trivandrum City Corporation. The interim arrangement already
granted is continuing for years together. The petitioners as well as
the respondents are conducting service on the basis of temporary
or regular permits granted. It has come out in evidence that
there is ample requirement and for more than 10 years parties
are running on the basis of temporary or regular permit as the
case may be. In the above circumstances, petitioners also shall
be granted regular permit in the route along with other
respondents, who are having regular permits in the existing
arrangements.
With these observations, writ petitions are disposed of.
J.B.KOSHY, JUDGE
T.R.RAMACHANDRAN NAIR, JUDGE
Rp