High Court Kerala High Court

A.T.Varghese vs The Secretary on 23 June, 2009

Kerala High Court
A.T.Varghese vs The Secretary on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17271 of 2009(D)


1. A.T.VARGHESE, ATTOKKARAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                  W.P.(C).17271/2009
                      --------------------
          Dated this the 23rd day of June, 2009

                      JUDGMENT

Petitioner was granted a regular stage carriage

permit on the route Kanakamala – Kodagara –

Chalakkudy. According to the petitioner, current

records of the vehicle have been produced, but permit

has not been issued by the respondent. Nor was the

timing conference convened for settling the timings.

In these circumstances, petitioner has approached this

Court. Since the permit has been granted by the

competent authority, respondent shall proceed to

consider the current records of the vehicle offered by

the petitioner and if they are found to be acceptable,

timing conference shall be convened and permit shall

be issued, after the timings are settled without further

delay, at any rate, within two months from the date of

receipt of a copy of this judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs