IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30963 of 2009(M)
1. K.RATNAKARAN, S/O. K KUNHIRAMAN
... Petitioner
Vs
1. THE REGIONAL TRANSPORT AUTHORITY
... Respondent
2. THE SECRETARY
For Petitioner :SRI.G.PRABHAKARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :19/03/2010
O R D E R
K.SURENDRA MOHAN, J
...........................................
WP(C).NO.30963 OF 2009
............................................
DATED THIS THE 19TH DAY OF MARCH, 2010
JUDGMENT
The petitioner, who is the holder of a driving license with
No.2186/76 and Badge No.894/76 issued by the licensing authority,
Kozhikode, applied for the grant of an autorickshaw permit, on the
ground that he intended to purchase an autorickshaw. He wanted to ply
the autorickshaw for the purpose of earning a livelihood for himself
and his family. He alleges that there are a number of vacancies
available in Kozhikode City for parking autorickshaws and therefore if
his application was considered on the merits and granted, he would be
able to earn a decent livelihood. However, though he had submitted
Ext.P1 application, his complaint is that no orders have been passed
thereon by the authorities. He therefore seeks appropriate directions for
an early disposal of Ext.P1. The Government Pleader submits that
Ext.P1 application would be considered on the merits, though there are
no vacancies for the allotment of a permit as sought for by the
petitioner in Kozhikode City.
Wpc 30963/2009 2
2. If there are no vacancies in the City, the authorities could have
rejected the application of the petitioner, which has also not been done
in the present case.
3. In the above circumstances, this writ petition is disposed of
directing the first respondent to consider the application of the
petitioner for the issue of a regular autorickshaw permit, evidenced
herein by Ext.P1, in accordance with law and to pass appropriate orders
thereon, as expeditiously as possible, and at any rate, within a period of
two months from the date of receipt of a copy of this judgment.
K.SURENDRA MOHAN, JUDGE
lgk