IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14561 of 2007(H)
1. K.N. RAMACHANDRAN, KAMMANGATTU HOUSE,
... Petitioner
Vs
1. THE STATE TRANSPORT APPELLATE
... Respondent
2. THE REGIONAL TRANSPORT AUTHORITY,
3. THE SECRETARY, REGIONAL TRANSPORT
For Petitioner :SRI.I.DINESH MENON
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/09/2007
O R D E R
ANTONY DOMINIC, J.
--------------------------
W.P.(C). NO. 14561 OF 2007
---------------------
Dated this the 14th day of September, 2007
J U D G M E N T
Ext.P7 order of the 1st respondent is under challenge.
Petitioner made an application for conversion of his existing LSOS
into LSFP permit and that was declined by the 2nd respondent by
Ext.P4. Ext.P6 revision was filed against Ext.P4 and the revision was
also dismissed by Ext.P7. In Exts. P4 and P7, the reasons stated are
the same. According to the Tribunal the conversion will make it more
onerous to the passengers and the students will not be able to make
use of the bus. Learned counsel makes reference to Ext.P3
proceedings of the 2nd respondent. In its meeting held on 29.5.06,
where also a similar request was considered and was allowed. The
reasons which are assigned in Ext.P3 and what is mentioned in
Ext.P4 are contradictory. Therefore this matter requires to be
reconsidered.
2. Accordingly I quash Exts.P4 and P7. There will be a
direction to the 2nd respondent to consider the petitioner’s application
and pass orders thereon at any rate within a period of six weeks from
WPC NO.14561/07 Page numbers
the date of receipt of a copy of this judgment. Petitioner shall
produce a copy of this judgment along with a copy of the writ petition
before 2nd respondent for compliance.
The writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
vps
WPC NO.14561/07 Page numbers
ANTONY DOMINIC, JUDGE
OP NO.16383/98
JUDGMENT
5TH SEPTEMBER, 2007