IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37134 of 2009(J)
1. JOHN RAPHY, KANJIRATHINGAL HOUSE,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/01/2010
O R D E R
P.N.RAVINDRAN, J.
---------------------------
W.P.(C) No. 37134 OF 2009
--------------------------
Dated this the 19thday of January, 2010
J U D G M E N T
The petitioner is a stage carriage operator operating the stage
carriage bearing registration No.KL-10 D 2707 on the route
Kappirikkad-Thrissur. The petitioner has submitted an application to
the respondent for replacement of the said vehicle with a later model
vehicle. Ext.P1 is the copy of the application dated 20.7.2009
submitted by him in that regard. The grievance voiced by the
petitioner is that though the requisite fee was paid and the original of
Ext.P1 application was submitted on 20.7.2009 itself, till date, orders
have not been passed thereon. In this writ petition, the petitioner
seeks a direction to the Secretary, Regional Transport Authority,
Thrissur, to consider Ext.P1 application and to take a decision
thereon within a time limit to be fixed by this Court.
2. Sri. Aravindakumar Babu T.K., the learned Government
Pleader appearing for the respondent submits on instructions that
the original of Ext.P1 application has been received form the
petitioner and is pending consideration. He submits that the
Secretary, Regional Transport Authority, Thrissur, will consider the
W.P.(C) No. 37134/09
2
same and pass orders thereon expeditiously.
In the light of the said submission, I dispose of this writ petition
with a direction to the respondent to consider the request made by
the petitioner in Ext.P1 application for replacement of the vehicle and
take a decision thereon expeditiously and in any event within one
month from the date on which the petitioner produces a certified copy
of this judgment before the respondent.
P.N.RAVINDRAN, JUDGE
vps