High Court Punjab-Haryana High Court

Ashok Kumar vs State Transport Commissioner on 3 March, 2009

Punjab-Haryana High Court
Ashok Kumar vs State Transport Commissioner on 3 March, 2009
IN THE HIGH COURT FOR THE STATES OF PUNJAB AND
               HARYANA AT CHANDIGARH.

                       C.W.P. No. 415 of 2009.
                       Date of Decision: 3rd March, 2009.
Ashok Kumar                  ...Petitioner
                             through
                             Mr. Rajinder Sharma, Advocate

           Versus

State Transport Commissioner, Punjab & Ors. ..Respondents

through
Mr. G.S.Attariwala, Addl.AG, Punjab.

CORAM:

HON’BLE MR. JUSTICE SURYA KANT.

1. Whether Reporters of local papers may be allowed to see the judgment?

2. To be referred to the Reporters or not?

3. Whether the judgment should be reported in the Digest?

SURYA KANT, J. [ORAL)

The petitioner seeks a direction to the State Transport

Commissioner, Punjab – cum – Regional Transport Authority to

decide the petitioner’s application for the grant of Regular Stage

Carriage permit to operate two return trips daily on Mansa-

Sardulgarh via Jhunir, Fatta, Jhanduke, Chotian, Mirpur route.

The petitioner’s case is that initially two Regular Stage

Carriage permits to operate four return trips daily on Mansa-

Sardulgarh via Jhunir-Fatta-Jhanduke-Chotian-Mirpur route were

granted in favour of Pepsu Road Transport Corporation, Barnala

Depot which were surrendered way back in 1998 and thereafter no

bus service has been provided on the said route by the Pepsu Road

Transport Corporation. The petitioner is stated to have applied for the

grant of Stage Carriage Permit on the said route on 4.3.1999 in the

prescribed form after completing all the formalities. However, no
decision is alleged to have been taken on its application. In this

regard, the petitioner sent several reminders followed by a legal

notice [Annexure P-7] also.

Notice of motion was issued and in response thereto,

learned counsel for the parties have been heard.

Having regard to the nature of relief sought in the writ

petition and the fact that the petitioner claims to have applied for the

grant of Stage Carriage Permit about ten years back, this writ petition

is disposed of with a direction to the respondents to consider and

dispose of the petitioner’s application, in accordance with law and

Scheme, if any, framed by the State Government as early as possible

but not later than three months from the date a certified copy of this

order is received.

Disposed of.



March 03, 2009.                          ( SURYA KANT )
dinesh                                       JUDGE