IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6219 of 2010(B)
1. ANOOP CHANDRAN.B.S. CHANDRA VILAS,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :09/03/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO:6219 OF 2010
-----------------------------------------------------------
Dated this the 9th March, 2010.
JUDGMENT
The petitioner submitted an application for the grant of a
regular permit on the route Kusavoor-Kallingal, which is a short
route 30 kms in length. The route falls entirely within the
jurisdiction of the respondent. According to the petitioner the
route passes through interior areas which are ill-served with no
sufficient service to the requirement of the public. The petitioner
has also submitted an application suggesting vacant timings but,
no orders have been passed by the respondent so far. The
petitioner therefore seeks directions for passing orders on the
application without further delay.
2. The learned Govt. Pleader Mr. K.C.Santhosh Kumar on
instructions submits that since the issue related to grant of regular
permits a report had to be called for from the Field Officer. It is
submitted that the formalities have been completed and therefore
the matter would be placed before the next meeting of the Regional
Transport Authority for consideration.
3. In the above circumstances this writ petition is disposed of
directing the Secretary, Regional Transport Authority to place the
WPC 6219/2010 2
application for regular permit submitted by the petitioner before
the next meeting of the Regional Transport Authority for
consideration in accordance with law.
K. SURENDRA MOHAN
Judge
jj
WPC 6219/2010 3
K.K.DENESAN & V. RAMKUMAR, JJ.
—————————————————-
M.F.A.NO:
—————————————————–
JUDGMENT
Dated: