IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.9798 of 2009
Date of Decision: 07.07.2009
Jhajj Bus Service Registered Ludhiana
Petitioner
Versus
State Transport Commissioner, Punjab and another
Respondents
CORAM:- HON'BLE MR. JUSTICE JASBIR SINGH
Present: Mr.Balwinder Singh Sudan, Advocate for the petitioner
.....
Jasbir Singh, J.(Oral)
This writ petition has been filed with a prayer that directions be
issued to the respondents to comply with the order dated 13.8.2008
(Annexure P2), passed by the State Transport Appellate Tribunal, Punjab,
granting a route permit in favour of the petitioner.
Counsel for the petitioner states that the order, under which,
route permit was granted, has not been challenged by the State government
and further that there is no handicap against the petitioner, on the basis of
which relief granted, can be declined.
In view of facts mentioned above, this writ petition is disposed
of with a direction to respondent No.2 to act as per directions issued vide
order, referred to above, passed by the State Transport Appellate Tribunal,
Punjab on 13.8.2008. In case respondent No.2 is convinced that petitioner
is not entitled to get the route permit, in question, he shall pass a reasoned
order and convey it to the petitioner forthwith. Needful be done within a
period of four weeks from the date of receipt of a copy of this order.
07.07.2009 (Jasbir Singh) gk Judge