High Court Kerala High Court

E.P.Vinoj vs The Secretary on 18 February, 2010

Kerala High Court
E.P.Vinoj vs The Secretary on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5299 of 2010(J)


1. E.P.VINOJ,EDATTU HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, REGIONAL TRANSPORT
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :18/02/2010

 O R D E R
                      K.SURENDRA MOHAN, J
                       ...........................................
                      WP(C).NO.5299                  OF 2010
                       ............................................
      DATED THIS THE 18TH DAY OF FEBRUARY, 2010

                                  JUDGMENT

The petitioner is the owner of a Stage Carriage vehicle bearing

registration No.KL-38A 4048. He had applied for the grant of a regular

permit on the route Ernakulam-Kottayam. His permit was granted on

19.11.2009 subject to settlement of timings. Though the petitioner has

produced all the necessary records for the settlement of his timings on

an early date, he complains that the timings of his service had not

been settled yet. On previous occasions, though the matter was

scheduled, it was adjourned without passing any orders. Therefore, the

petitioner seeks appropriate directions in this regard.

2. The learned Government Pleader submits that the timings of

the petitioner would be settled in the meeting of the respondent

scheduled for 22.2.2010. This is recorded.

3. In the above circumstances, the respondent is directed to settle

the timings of the petitioner on 22.2.2010 itself and to issue the permit.

This writ petition is disposed of in the above direction. No costs.

K.SURENDRA MOHAN, JUDGE

lgk