IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21008 of 2010(A)
1. GINS KURIAN,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.K.V.GOPINATHAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :07/07/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO:21008 OF 2010 A
-----------------------------------------------------------
Dated this the 7th July, 2010.
JUDGMENT
The petitioner who is the holder of a regular permit on the
route Kattappana-Kavanattinkara in respect of stage carriage
bearing registration No: KL-06/E 422 has filed an application for
variation of the conditions of his permit, which is Ext.P1. Ext.P1
application was considered by the first respondent at its meeting
held on 20/5/2010. But, without passing final orders on Ext.P1, the
application was adjourned seeking a report from the second
respondent. Since two months have elapsed thereafter, the
petitioner has filed this writ petition seeking appropriate directions
for the consideration of Ext.P1 on an early date. The learned senior
Govt. Pleader has no objection to such a direction being issued.
2. In the above circumstances this writ petition is disposed of
directing the first respondent to consider Ext.P1 application in
accordance with law, after obtaining the report that is called for by
Ext.P2 and after considering Ext.P1 in accordance with law. Orders
as indicated above shall be passed 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.
K. SURENDRA MOHAN
Judge
jj
2
3