IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7443 of 2009(A)
1. AJU JACOB, AGED 36 YEARS,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.M.A.FAYAZ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/03/2009
O R D E R
ANTONY DOMINIC, J.
==============
W.P.(C) NO. 7443 OF 2009 (A)
====================
Dated this the 11th day of March, 2009
J U D G M E N T
Petitioner is aggrieved by Ext.P2, the proceedings of the 1st
respondent adjourning his application for renewal of permit in
respect of Stage Carriage KL-34/2626 on the ground that the
route in question is covered by the draft notification dated
15/9/2008.
2. In several cases of this nature, this Court has taken the
view that if for some reason the RTA is of the view that permit
cannot be renewed, it could have, instead of adjourning the
proceedings as done in Ext.P2, taken a final decision. For this
reason, I see no justification for the view that the RTA has taken in
Ext.P2.
Therefore, the writ petition is disposed of directing that the
1st respondent shall take a final decision on the application made
by the petitioner. This shall be done, as expeditiously as possible,
at any rate within 8 weeks of production of a copy of this
judgment.
ANTONY DOMINIC, JUDGE
Rp