High Court Kerala High Court

E.V.Shajan vs The Secretary on 13 December, 2010

Kerala High Court
E.V.Shajan vs The Secretary on 13 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36992 of 2010(Y)


1. E.V.SHAJAN, EDATHARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :13/12/2010

 O R D E R
                            C.T.RAVIKUMAR, J.
                         ---------------------------------------
                         W.P(C)No.36992 of 2010
                        ----------------------------------------
                        Dated 13th December, 2010

                                   JUDGMENT

The petitioner who is the registered owner of stage carriage

with registration No. KL-8 A 2100 is a grantee of regular permit for

operating stage carriage service on the route Thrissur – Chavakkad. The

validity of the said permit had expired on 8.4.2010. Prior to the expiry of

its validity the petitioner has submitted an application for its renewal on

8.3.2010. It is still pending before the respondent. In the meanwhile,

the petitioner has applied for temporary permit under section 87(1)(d) of

the Motor Vehicles Act. The same was granted. On its expiry the

petitioner has submitted Ext.P3 application for re-issue of a temporary

permit. The petitioner is aggrieved by the inaction on the part of the

respondent in taking decision on Ext.P3.

2. I have heard the learned counsel appearing for the

petitioner as also the learned Government Pleader.

Ext.P3(2) chalan would reveal that Ext.P3 application has

been submitted for re-issue of a temporary permit. In the said

circumstances, this writ petition is disposed of with a direction to the

respondent to consider Ext.P3 application in accordance with law and pass

WP(C).No.36992/2010 2

orders thereon within a period of two weeks from the date of receipt of a

copy of this judgment.

Sd/-

C.T.RAVIKUMAR
Judge

TKS

// True copy //

P.S. to Judge