IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28083 of 2008(R)
1. C.H.MUHAMMEDALI, S/O.MAMU HAJI,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.SAJEEV KUMAR K.GOPAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/09/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).28083/2008
--------------------
Dated this the 30th day of September, 2008
JUDGMENT
Petitioner’s application for grant of regular
permit to operate on the route Kottakkal-Malappuram
though rejected by the RTA, was later directed to be
granted by the STAT, as per Ext.P1 judgment.
Petitioner’s grievance is that in spite of the fact that
Ext.P1 was passed on 28.7.2008, further steps have
not been taken by the respondents to issue the permit.
2. Learned Government Pleader, on instructions,
submits that since the files were transmitted to the
STAT for the purpose of the appeal, they have not
been received. Steps will be taken thereafter, at the
earliest, to see that permit is issued in terms of
Ext.P1. Submission is recorded.
3. Accordingly, writ petition is disposed of directing
the first respondent to take further steps to issue a
regular permit to the petitioner in terms of Ext.P1
W.P.(C).28083/2008
2
judgment, as early as possible, at any rate, within a
period of six weeks from the date of receipt of a copy of
this judgment.
V.GIRI,
Judge
mrcs