High Court Kerala High Court

C.R.Manoharan vs The Regional Transport Authority on 22 March, 2010

Kerala High Court
C.R.Manoharan vs The Regional Transport Authority on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8583 of 2010(W)


1. C.R.MANOHARAN, KARYATHARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. SECRETARY REGIONAL TRANSPORT

3. THE REGIONAL TRANSPORT AUTHORITY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :22/03/2010

 O R D E R
                         K. SURENDRA MOHAN, J.
                ------------------------------------------------------------
                      W.P(C) NO:8583 OF 2010 W
                -----------------------------------------------------------
                   Dated this the 22nd March, 2010.

                                    JUDGMENT

The petitioner is a stage carriage operator conducting services

on the route Kottayam-Ernakulam with stage carriage vehicle

bearing registration No: KL7/BA5107. The petitioner is conducting

services on the strength of a regular permit which is valid till

4.11.2009. The petitioner has already applied for a renewal of the

permit, which application is pending consideration of the

authorities. In the meanwhile, the petitioner applied for issue of a

temporary permit under Section 87(i)(d) of the Kerala Motor

Vehicles Act, 1988. The temporary permit was granted to the

petitioner, which is due to expire on 24.3.2010. Though the

petitioner has submitted an application for the reissue of the

temporary permit, he complains that no orders have been passed

thereon till date. Therefore, he seeks appropriate directions for an

early disposal of his request for reissue of the temporary permit.

The learned senior Government Pleader submits that appropriate

orders would be passed on them without further delay.

2. In the above circumstances this writ petition is disposed of

directing the second respondent to consider the request of the

WPC 8583/2010 2

petitioner for the reissue of his temporary permit, evidenced herein

by Ext.P6 in accordance with law and to pass appropriate orders

thereon, as expeditiously as possible and at any rate within a period

of two months from the date of receipt of a copy of this judgment.

It is further submitted that though the first respondent has sought

concurrence of the third respondent for the renewal of the regular

permit such concurrence has not been issued so far. Therefore,

there shall be a direction to the third respondent also to issue the

concurrence that is sought for, expeditiously.





                                           K. SURENDRA MOHAN
                                                   Judge
jj

WPC 8583/2010    3

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: