High Court Kerala High Court

K.P. Mahesh vs The Regional Transport Authority on 2 September, 2008

Kerala High Court
K.P. Mahesh vs The Regional Transport Authority on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26342 of 2008(J)


1. K.P. MAHESH, MAHESH MANDIRAM,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY, REGIONAL TRANSPORT

3. THE D.T.O. KSRTC, KOTTAYAM.

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/09/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.26342/2008
    -----------------------------------------------------------
         Dated this the 2nd day of September, 2008


                           JUDGMENT

What is actually sought for by the petitioner is

implementation of Ext.P1.

2. By this judgment, the appeal filed by the petitioner

before the STAT was allowed and the RTA was directed to

reconsider the application of the petitioner for a regular

permit, in case the petitioner files a modified proposal

avoiding the objectionable overlapping on the notified route,

within a period of one month from the date of the judgment.

The date of the judgment being 29.2.2008, the petitioner

submits that Ext.P2 modified proposal was submitted on

17.3.2008. According to the petitioner though this modified

proposal has been made, the RTA has not so far considered

Ext.P2 and pass orders thereon. It is at this stage the writ

2

petition has been filed.

3. In the background as stated above, I have no reason

to deny the prayer made by the petitioner for directing the

first respondent to take up, consider and pass orders on

Ext.P2, if the same is pending.

Therefore the writ petition is disposed of directing that

the first respondent shall take up, consider and pass orders

on Ext.P2 as expeditiously as possible and at any rate within

8 weeks from the date of production of a copy of the

judgment. This shall be done with notice to the affected

parties.

ANTONY DOMINIC
JUDGE

vi.

3