IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27408 of 2009(U)
1. CHINNAMMA SCARIA, KARUKUNNEL HOUSE,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :29/10/2009
O R D E R
S. SIRI JAGAN, J
-----------------------------------
W.P.(C).NO.27408 OF 2009
--------------------------------------
Dated this the 29th day of October, 2009.
J U D G M E N T
The petitioner is a stage carriage operator. He applied for a
regular permit, in respect of which the State Transport Appellate
Tribunal passed Ext.P1 judgment, in which it has been allowed as
follows: ” In the result, this appeal is allowed. The impugned order is
set aside and the first respondent is directed to grant fresh regular
permit as sought for by the appellant, of course, avoiding the sector
between Cheruthoni and Idukki, as Super Fast service and then call
upon the appellant to make available a suitable vehicle fit for such
higher class of service in accordance with Rule 260A of the K.M.V.
Rules”. The petitioner’s grievance is that the R.T.A has not taken steps
to comply with the direction of the State Transport Appellate Tribunal in
the said judgment.
2. The learned Government Pleader submits that going by the
number of applications for permit pending consideration before them,
the RTA would require at least two more months’ time to consider and
pass orders on the petitioner’s application in accordance with Ext.P1
W.P.(C).NO.27408 OF 2009 2
judgment.
3. Having heard both sides, I dispose of this writ petition, with a
direction to the first respondent to consider the petitioner’s application for
permit in accordance with Ext.P1 judgment of the Tribunal, as
expeditiously as possible at any rate within two months from the date of
receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE.
pm