High Court Kerala High Court

George Cherian vs The Regional Transport Authority on 20 December, 2010

Kerala High Court
George Cherian vs The Regional Transport Authority on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37436 of 2010(D)


1. GEORGE CHERIAN,
                      ...  Petitioner
2. SHAJI KURUVILLA,

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

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

 Dated :20/12/2010

 O R D E R
                                C.T.RAVIKUMAR, J.
                              ----------------------------
                              W.P.(C)No.37436 of 2010
                              ----------------------------
                            Dated 20th December, 2010

                                     JUDGMENT

The petitioners who are stage carriage operators operating on the

route Kottayam – Ambayithode, with stage carriages bearing registration Nos.

KL-5/AA 8474 and KL 5/T 3699, filed this writ petition on being aggrieved by the

inaction on the part of the respondents in considering their requests for renewal

of permits based on their applications and also non-consideration of their

requests for conversion of the concerned services as `Super Express Service”.

According to the petitioners, the route length concerned is in excess of 140 Kms.

Therefore, in terms of amendment to Rule 2 as Rule 2(ub) the petitioners have

submitted Ext.P1 application requesting for conversion of their services as

`Super Express Service’, as well. However, the said application submitted by

the petitioners is still pending consideration before the first respondent. In the

said circumstances, without making any observation as to the merits of the

contentions raised by the petitioners this writ petition is disposed of with a

direction to the first respondent to consider Ext.P1 application in accordance with

law, expeditiously, at any rate within a period of two months from the date of

receipt of a copy of this judgment.

C.T.RAVIKUMAR
Judge

TKS