High Court Kerala High Court

K.Krishnadas vs The Secretary on 16 June, 2009

Kerala High Court
K.Krishnadas vs The Secretary on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16521 of 2009(I)


1. K.KRISHNADAS, KIZHAKKETHIL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.I.DINESH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/06/2009

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).16521/2009
                      --------------------
          Dated this the 16th day of June, 2009

                      JUDGMENT

Taking note of the vacancy brought about by the

cessation of operation of a regular permit stage

carriage on the route Mayannur-Thrissur-Kodungallur,

petitioner has filed an application for a temporary

permit which, according to him, would nevertheless be

eligible to be considered notwithstanding a notification

dated 15.9.2008 issued under Section 99(2) of the

Kerala Motor Vehicles Act covering the above route as

well.

2. Having heard learned Government Pleader also,

writ petition is disposed of directing the respondent to

pass orders on the petitioner’s application for

temporary permit in relation to the route Mayannur-

Thrissur-Kodungallur in the vacancy of a stage carriage

bearing registration No.KL-8-J 8540, in accordance with

law, and at any rate within three weeks from the date of

receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs