IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14552 of 2007(G)
1. K.M.SUDHEESH, 11/360,
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY,
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.I.DINESH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/08/2007
O R D E R
S. SIRI JAGAN, J.
----------------------------------
W.P.(C)NO. 14552 OF 2007
-----------------------------------
DATED THIS THE DAY 3rd OF AUGUST, 2007
JUDGMENT
The petitioner filed an application for regular permit, which was
granted. Along with the application he had also submitted proposed
timings in respect of the permit also. The 1st respondent, thereafter,
took the application for consideration and by Ext.P2 adjourned the
same directing the petitioner to submit a modified proposal with all
trips to Alathur- Kozhiknjampara. The petitioner contends that this
modified proposal is only in respect of timings. The question of
modification of the timings arises only at the time of settling of timings
by the 2nd respondent after grant of permit is the contention of the
petitioner.
2. I have heard the learned Government pleader also. I am
satisfied that for consideration of the application for grant of permit, it
is not necessary to submit a modified proposal regarding the timings
especially since the petitioner has already, along with the application,
submitted a proposed timings.
In the above circumstances, I dispose of this writ petition with a
direction to the 1st respondent to consider application of the petitioner
W.P.(c)No.14552/07 2
without insisting on a modified proposal as directed in Ext.P2 as
expeditiously as possible, at any rate, within two months from the
date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
Acd