High Court Kerala High Court

Kerala State Road Transport … vs The Regional Transport Authority on 30 March, 2010

Kerala High Court
Kerala State Road Transport … vs The Regional Transport Authority on 30 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7893 of 2008(M)


1. KERALA STATE ROAD TRANSPORT CORPORATION
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. THE SECRETARY,

3. A.J.JOHN, ALUMKAL HOUSE, ANICKAD

                For Petitioner  :SHRI.JOHNSON P.JOHN, SC, KSRTC

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/03/2010

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                    -------------------------------------------
                       W.P(C).No.7893 OF 2008
                    -------------------------------------------
              Dated this the 30th day of March, 2010


                                JUDGMENT

The matter remains defective. No notice is taken on the

respondents.

This writ petition is filed in 2008 seeking interference of

the direction of the STAT, essentially directing consideration of

the application of the third respondent herein for conversion of

service by the primary authority in view of the fact that one of

the sister authorities had rejected prior concurrence for the

renewal of the existing permit on the ground that it exceeds 140

k.m. and it overlaps the notified route. I do not find any

jurisdictional error or legal infirmity in the impugned order. The

writ petition fails. The same is accordingly dismissed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.31/03.