High Court Kerala High Court

K.T.Vincent vs The Secretary on 12 June, 2009

Kerala High Court
K.T.Vincent vs The Secretary on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16256 of 2009(B)


1. K.T.VINCENT,
                      ...  Petitioner

                        Vs



1. THE SECRETARY,
                       ...       Respondent

                For Petitioner  :SRI.G.PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/06/2009

 O R D E R
                         V.GIRI, J
                       -------------------
                  W.P.(C).16256/2009
                      --------------------
         Dated this the 12th day of June, 2009

                       JUDGMENT

Petitioner, a regular stage carriage operator

operating on an inter district route, sought a

replacement of the vehicle. He also sought for

variation of the route and the same was granted

subject to settlement of timings as per Ext.P1.

Petitioner has approached this Court aggrieved by

the delay in the issuance of the varied permit and

settlement of timings.

2. I heard learned Government Pleader also. Since

Ext.P1 has allowed the variation, there is no reason

why there should be further delay in the issuance of

permit and settlement of timings. Respondents shall

do the needful pursuant to Ext.P1 within three

months from the date of receipt of a copy of this

judgment along with the copy of the writ petition.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs