IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3128 of 2007(V)
1. K.I. USMAN, KANNAMKULAM HOUSE,
... Petitioner
Vs
1. THE STATE TRANSPORT APPELLATE
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SECRETARY, REGIONAL TRANSPORT
4. THE MANAGING DIRECTOR,
For Petitioner :SRI.I.DINESH MENON
For Respondent :SHRI.JOHNSON P.JOHN, SC, KSRTC
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/09/2007
O R D E R
ANTONY DOMINIC, J.
===============
W.P.(C) NO. 3128 OF 2007
====================
Dated this the 28th day of September, 2007
J U D G M E N T
By Ext.P3 order, the permit applied for by the petitioner was
rejected making reference to the notification dated 9/5/06. This
order has been confirmed by the Tribunal in Ext.P7 judgment and
this writ petition has been filed challenging these two orders.
2. Now the notification dated 9/5/06 has lapsed and a
fresh notification has been issued on 9/5/07 and the petitioner
claims benefit thereof. In view of this subsequent development,
the matter requires to be reconsidered.
3. Accordingly, I dispose of this writ petition directing the
2nd respondent to consider and pass orders on the petitioner’s
application for regular permit untramelled by Exhibits P3 and P7.
This shall be done within six weeks of receipt of a copy of this
judgment, and orders shall be passed with notice to KSRTC.
WPC 3128/07
: 2 :
4. In the meantime, the petitioner will be at liberty to
make application for temporary permit, which will also be
considered.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE.
Rp