IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 22944 of 2006(F)
1. K. CHANDRAN, S/O.APPU,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY, REGIONAL TRANSPORT
3. THE STATE TRANSPORT APPELLATE
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice P.R.RAMAN
Dated :19/12/2006
O R D E R
P.R.RAMAN, J.
```````````````````````````
W.P.(C) NO. 22944 OF 2006
```````````````````````````
Dated this the 19th day of December, 2006
J U D G M E N T
The limited prayer is for a direction to respondents 1 and 2
to consider the grant of permit as per Exhibit P1 application.
Earlier by Exhibit P3, the same was rejected on the ground that
permit will violate the notified route. The said view was confirmed
in Exhibit P4. Exhibit P5 is only a proposal calling for objection.
Petitioner has not produced any final notification pursuant to the
proposal Exhibit P5. Hence his contention based on Exhibit P5
that overlapping upto 10 Kms is permissible as is clear from the
remark contained, against Column 19 of Exhibit P5 at present
cannot be looked into. Further, if any subsequent notification is
issued permitting overlapping of 10 Kms. or 10% as the case may
be and if the petitioner files a fresh application, the same shall be
considered in accordance with law untramelled by the fact that
his earlier application was rejected.
Writ petition is disposed of as above.
P.R.RAMAN, JUDGE
Rp