IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 68 of 2011(G)
1. K.A.RASHEED, KARUKAPADATH HOUSE,
... Petitioner
Vs
1. REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. SECRETARY, REGIONAL TRANSPORT
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :04/01/2011
O R D E R
P.N.RAVINDRAN, J.
-------------------------------
W.P.(C).No.68 of 2011
-------------------------------
Dated this the 4th day of January, 2011.
J U D G M E N T
The petitioner is a stage carriage operator, operating a
stage carriage on the route Arrattuvazhi Beach-Cherai via
Cheraman, on the strength of a regular permit which is valid till
1.6.2015. The petitioner applied to the Regional Transport
Authority, Thrissur, for variation of the route. The said application
was considered by the Regional Transport Authority at its
meeting held on 15.11.2010. The Regional Transport Authority
decided to grant the variation sought for, subject to settlement of
timings. The grievance voiced by the petitioner is that, though
nearly two months have passed after the variation sought for was
granted and the current records were produced on 14.12.2010, till
date the permit has not been issued. In this writ petition, the
petitioner seeks a direction to the second respondent to settle the
timings and issue the permit on the basis of Ext.P1 proceedings,
within a time limit to be fixed by this Court.
2
W.P.(C).No.68 of 2011
2. Sri.Basanth Balaji, the learned Government Pleader
appearing for the respondents submitted that the Secretary of
the Regional Transport Authority will settle the timings and issue
the varied permit to the petitioner pursuant to Ext.P1
proceedings expeditiously. In the light of the said submission, I
dispose of this writ petition with a direction to the second
respondent to issue a varied permit to the petitioner after settling
the timings expeditiously and at any rate within two months from
the date on which the petitioner produces a certified copy of this
judgment before him. The second respondent shall settle the
timings with notice to the petitioner and other operators,
operating stage carriages on the route in question.
P.N.RAVINDRAN,
Judge.
ami/