High Court Kerala High Court

Ksrtc vs The Regional Transport Authority on 3 October, 2008

Kerala High Court
Ksrtc vs The Regional Transport Authority on 3 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20504 of 2006(N)


1. KSRTC,
                      ...  Petitioner

                        Vs



1. THE REGIONAL TRANSPORT AUTHORITY,
                       ...       Respondent

2. SMT. MINI,

                For Petitioner  :SRI.T.RAVIKUMAR, SC, KSRTC

                For Respondent  :SRI.G.PRABHAKARAN

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :03/10/2008

 O R D E R
                       K.BALAKRISHNAN NAIR, J.

                    -----------------------------------------

                     W.P.(C) NO. 20504 OF 2006-N

                    -----------------------------------------

                                JUDGMENT

The K.S.R.T.C attacks the permit granted to the 2nd respondent

on the route Kanjiramattam Millingal – Ernakulam (Kaloor bus stand).

The permit was issued about three years back. That means, substantial

portion of the period of the permit is already over. In view of the above

fact, the learned counsel for the K.S.R.T.C prays that the Corporation’s

contentions may be kept open, so that it can object the renewal of the

permit, if any, granted by the R.T.A., Ernakulam. The prayer is granted

and the writ petition is closed.

3rd October, 2008. K.BALAKRISHNAN NAIR, JUDGE.

Nm/