IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35559 of 2010(T)
1. BAIJU M.,S/O.BHASKARAN
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :29/11/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C). NO.35559 OF 2010
--------------------------------------------
Dated this the 29th day of November, 2010
JUDGMENT
The petitioner had earlier submitted an application for grant of
regular permit to operate on the route Ummalathurthazham-Govindapuram
with stage carriage bearing registration No.Kl-11/D 6669. The said
application was rejected as per order No.C3/134566/2007 dated 6.10.2009.
Feeling aggrieved by the same, an appeal was preferred as
MVAA.No.535/2009 before the State Transport Appellate Tribunal,
Ernakulam. The same was allowed as per Ext.P2 judgment. After setting
aside the impugned order, the State Transport Appellate Tribunal directed
the respondent to grant regular permit to the petitioner to operate service
on the aforesaid route with the stage carriage bearing registration No.KL-
11/D 6669. Pursuant to Ext.P2, the petitioner has submitted Ext.P3
application. The grievance of the petitioner is that despite the specific
directions in Ext.P2, no action was taken by the respondent to comply with
the said directions.
2. I have heard the learned senior counsel appearing for the
petitioner and also the learned Government Pleader.
W.P.(C) NO.35559/2010 2
3. Obviously, as per Ext.P2 judgment, the Tribunal set aside the
order dated 6.10.2009 passed by the respondent and issued a direction to
the respondent to grant regular permit to the petitioner to operate on the
said route with the aforesaid vehicle. When such a specific direction is
issued by the Tribunal, the respondent is bound to comply with the same.
In the said circumstances, this Writ Petition is disposed of with a direction
to the respondent to comply with the directions in Ext.P2 expeditiously, at
any rate, within a period of one month from the date of receipt of a copy of
this judgment.
(C.T. RAVIKUMAR, JUDGE)
spc
W.P.(C) NO.35559/2010 3
C.T. RAVIKUMAR, J.
JUDGMENT
September, 2010
W.P.(C) NO.35559/2010 4